Gujarat High Court
Amit vs State on 23 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/14600/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14600 of 2009
=========================================================
AMIT
HEMANT PRADHAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
S P MAJMUDAR for
Applicant(s) : 1,
MS.M.L.SHAH, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 23/02/2010
ORAL
ORDER
Mr.
S.P.Majmudar, learned advocate for the applicant, seeks permission
to withdraw the application. Permission,
as prayed for, is granted. The application stands disposed of as
withdrawn. Rule is discharged.
(H.B.ANTANI,J.)
GIRISH
Top