Gujarat High Court
Rahul vs State on 21 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/4780/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4780 of 2011
=============================================
RAHUL
ALIAS BABLU ALIAS BABU SURESHBHAI NAGARDAS PANCHAL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance
:
MR TEJAS M BAROT for
Applicant(s) : 1,
MR AJ DESAI ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/04/2011
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application at this stand as not pressed.
Permission
granted as prayed for. Matter stands disposed of as withdrawn. Rule
is discharged.
[ANANT
S. DAVE, J.]
//smita//
Top