Gujarat High Court
Anwar vs State on 25 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/9622/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9622 of 2011
=========================================
ANWAR
VAJARAM NAT - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MS
ARCHANA R ACHARYA for
Applicant(s) : 1,
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 25/07/2011
ORAL
ORDER
After
some arguments, Ms.Archana Acharya, learned counsel for the
applicant, seeks permission to withdraw the present application.
Permission
as prayed for is granted. Present application is disposed of as
withdrawn. Rule is
discharged.
(Z.
K. Saiyed, J)
Anup
Top