Gujarat High Court
Malek vs State on 13 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/5196/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5196 of 2010
In
CRIMINAL
APPEAL No. 697 of 2010
=========================================================
MALEK
NASRATKHAN @ NASIBKHAN RASULKHAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PP MAJMUDAR for
Applicant(s) : 1,
MR LB DABHI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 13/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Mr.
P.P. Majmudar, learned advocate for the applicant seeks leave to
withdraw the application. Mr. L.B. Dabhi, Ld. APP has no objection
if leave, as prayed for, is granted. Hence, leave, as prayed for, is
granted. Application stands rejected as withdrawn.
(A.M.Kapadia,J)
(J.C.Upadhyaya,J)
*
Pansala.
Top