Gujarat High Court
Vinodsinh vs State on 23 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/9717/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9717 of 2010
=========================================================
VINODSINH
RANJITSINH RAJPUT & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PRAVIN G VAGHELA for
Applicant(s) : 1 - 2.
MR UA TRIVEDI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 23/08/2010
ORAL
ORDER
Rule.
Learned APP waives service of Rule on behalf of the respondent
State.
Heard
learned Counsel for the parties.
After
some arguments, learned Advocate for the applicant seeks permission
to withdraw this application. Permission, as prayed for, is granted.
Application is dismissed as withdrawn. Rule is discharged.
(Z.K.SAIYED,
J.)
sas
Top