Gujarat High Court
Rajendrasingh vs State on 24 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/6007/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6007 of 2010
=========================================================
RAJENDRASINGH
@ BHAYA S/O LAXMANSINGH GANGASINGH RAJPUT - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
DIPEN K DAVE FOR MR A A HUSSENI
for
Applicant(s) : 1,
MR DEVANG VYAS, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 24/06/2010
ORAL
ORDER
Mr. Dipen K Dave,
learned advocate for the applicant seeks permission to withdraw this
application. Permission as sought for is granted. This application
stands rejected as withdrawn. Notice is discharged.
mathew [H.B.ANTANI,
J.]
Top