Gujarat High Court
Gurumukhsingh vs State on 8 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/549/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 549 of 2010
=========================================================
GURUMUKHSINGH
NEPALSONGH SIKALIGAR & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Applicant(s) : 1 - 2.
MR. U.A. TRIVEDI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 08/02/2010
ORAL
ORDER
Mr.
Krishna U. Mishra learned advocate for the applicants seeks
permission to withdraw this application as the charge sheet is not
filed. Permission, as prayed for, is granted. The application stands
disposed of as withdrawn. Rule is discharged.
(H.B.ANTANI,
J.)
Shekhar
Top