Gujarat High Court
Govindbhai vs State on 12 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/14102/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14102 of 2009
=========================================================
GOVINDBHAI
KESHABHAI VAGHELA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
CHETAN B RAVAL for
Applicant(s) : 1,
MS KRINA CALLA, ADLD.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 12/01/2010
ORAL
ORDER
As
the charge-sheet is already filed during pendency of the present
application, Mr. C.B. Raval, learned advocate for the applicant seeks
permission to withdraw the application. Permission, as prayed for, is
granted. The application stands disposed of as withdrawn. Rule is
discharged.
[H.B.
ANTANI, J.]
pirzada/-
Top