Gujarat High Court
Mahesh vs State on 15 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/15360/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15360 of 2010
In
CRIMINAL
APPEAL No. 2115 of 2010
=========================================
MAHESH
@ MAYLO BHIMABHAI CHAUHAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MS
KIRAN D PANDEY for
Applicant(s) : 1,
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 20/01/2011
ORAL
ORDER
After
some arguments, Ms. Kiran Pandey, 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withdrawn.
(Z.
K. Saiyed, J)
Anup
Top