Gujarat High Court
Thakor vs State on 29 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/13285/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13285 of 2010
In
CRIMINAL
APPEAL No. 1323 of 2010
=========================================================
THAKOR
VIKRAMJI BADAJI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
TEJAS M BAROT for
Applicant(s) : 1,
MR LR PUJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 29/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Mr.
Tejas Barot, learned counsel for the applicant seeks permission to
withdraw the application.
Permission
granted. The application is disposed of as withdrawn.
[JAYANT
PATEL, J.]
[H.B.
ANTANI, J.]
pirzada/-
Top