Gujarat High Court
Pinalbhai vs State on 23 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/7966/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7966 of 2010
=========================================================
PINALBHAI
ROOPSINH MAKWANA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
NIRAV C THAKKAR for
Applicant(s) : 1,
MR UA TRIVEDI ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 23/08/2010
ORAL
ORDER
Learned
advocate for the applicants seeks permission to withdraw the
application with a permission to move before the trial Court.
Permission
as prayed for, is granted. The application stands disposed of as
withdrawn. Rule is discharged.
(Z.K.SAIYED,
J.)
ynvyas
Top