Gujarat High Court
Kanubhai vs State on 13 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/2467/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2467 of 2010
=========================================================
KANUBHAI
PURSOTTAMBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MRJVVAGHELA
for
Applicant(s) : 1,
MR DC SEJPAL ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 13/04/2010
ORAL ORDER
Learned Additional Public Prosecutor Mr.Sejpal, at the outset,
submitted that, charge sheet, in the matter, is filed on 08.03.2010.
In view of above, learned advocate for the applicant seeks
permission to withdraw the application. Permission, as prayed for, is
granted. The application stands disposed of as withdrawn. Rule is
discharged.
(H.B.ANTANI,
J.)
Amit/-
Top