Gujarat High Court
====================================== vs Ms Archana Raval on 20 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/7802/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7802 of 2008
======================================
SURESHBHAI
MAKNABHAI MAVI
Versus
STATE
OF GUJARAT
======================================
Appearance
:
MR PM DAVE for the Applicant
Ms Archana Raval, APP for the Respondent
======================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
Date
: 20/06/2008
ORAL
ORDER
Having
argued the application extensively and having found that the Court is
not inclined to grant this application, Mr.P.M. Dave, learned
advocate for the applicant seeks permission to withdraw the
application at this stage with a liberty to move afresh after filing
of the charge-sheet. Permission is granted. Application stands
rejected as withdrawn.
(Bhagwati
Prasad, J.)
*mohd
Top