Gujarat High Court
Poonabhai vs State on 23 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/8700/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8700 of 2010
=========================================
POONABHAI
DHARMABHAI VALMIKI (MAKWANA) & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR HIMANSU
M PADHYA for
Applicant(s) : 1 - 2.
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 13/08/2010
ORAL
ORDER
After
some arguments, learned counsel for the applicant, seeks permission
to withdraw the present application.
Permission
as prayed for is granted. Present application is disposed of as
withdrawn. Rule is discharged.
(Z.
K. Saiyed, J)
Anup
Top