Gujarat High Court
Raisinghbhai vs State on 29 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/13261/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13261 of 2009
=========================================================
RAISINGHBHAI
RANGJIBHAI GAMIT - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MATAFER R PANDE for
Applicant(s) : 1,
MS. M.L.SHAH, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 29/01/2010
ORAL ORDER
Learned
Advocate Mr. M.R.Pande, seeks permission to withdraw the application.
Permission as prayed for is granted. Application stands disposed of
as withdrawn.
(H.B.ANTANI,J.)
Girish
Top