Gujarat High Court
Shankarsinh vs State on 30 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/11170/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11170 of 2010
=========================================
SHANKARSINH
RAMSINH RANA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MR MJ
PARIKH for
Applicant(s) : 1,
MR KP RAVAL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 30/11/2010
ORAL
ORDER
Shri
M.J. Parikh, learned advocate appearing on behalf of the applicant
seeks permission to withdraw the present application.
Permission
is, accordingly, granted. Application is dismissed as withdrawn.
(M.R.
Shah, J.)
*menon
Top