Gujarat High Court
Gopalsinh vs The on 8 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/10101/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10101 of 2006
=========================================================
GOPALSINH
LAXMANSINH RATHOD - Applicant(s)
Versus
THE
STATE OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
H.S.MULIA for the Applicant.
MRS
FALGUNI PATEL, APP for the
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 12/12/2006
ORAL
ORDER
Learned
counsel for the applicant seeks permission to withdraw the present
application at this stage.
2. Permission
as prayed for is granted. This Criminal Misc.Application is disposed
of as withdrawn at this stage, without entering into the merits of
the case. Rule is discharged.
(D.N.PATEL,J)
*dipti
Top