Gujarat High Court
Balvantsinh vs State on 30 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/5445/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5445 of 2010
=========================================================
BALVANTSINH
DAJIBHAI KHANT & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PARTHIV A BHATT for
Applicant(s) : 1 - 2.
MR HL JANI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 30/06/2010
ORAL
ORDER
Rule.
Learned APP Mr. Jani waives service of Rule on behalf of the
respondent State.
Heard
learned Advocate for the applicant and learned APP for the respondent
State.
After
some arguments, learned Advocate for the applicant seeks permission
to withdraw this Application. Permission granted. Dismissed as
withdrawn. Rule is discharged.
(Z.K.SAIYED,
J.)
sas
Top