Gujarat High Court
Chavda vs State on 13 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/2710/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2710 of 2010
=========================================================
CHAVDA
SHANKARJI RAMAJI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
NIKHIL S KARIEL for
Applicant(s) : 1,
MR DIVYESH SEJPAL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 13/04/2010
ORAL
ORDER
After making
submissions at length, Mr. Nikhil Kariel, learned advocate for the
applicant seeks permission to withdraw this application. Permission
as sought for is granted. This application stands rejected as
withdrawn.
mathew [H.B.ANTANI,
J.]
Top