Gujarat High Court
Dansinh vs State on 11 October, 2011
Gujarat High Court Case Information System
Print
SCR.A/2555/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2555 of 2011
======================================
DANSINH
BHAVUBHA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
======================================
Appearance :
MS
KD PARMAR for Applicant(s) : 1,
MR KL PANDYA ADDITONAL PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 11/10/2011
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw the
application. Permission is granted. The application stands disposed
of as withdrawn. Rule is discharged.
(Z.K.SAIYED,J.)
ynvyas
Top