Gujarat High Court
Arvindbhai vs State on 5 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/431/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 431 of 2010
=========================================================
ARVINDBHAI
HIRJIBHAI THAKKAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
CHINTAN S POPAT for
Applicant(s) : 1,
MR.P.K.JANI, LEARNED GOVOERNMENT PLEADER for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 05/04/2010
ORAL
ORDER
Mr.
C.S.Popat, learned advocate for the applicant seeks permission to
withdraw the application as the charge-sheet in the matter is filed
during the pendency of the application.
In
view of the above, permission, as prayed for, is granted without
entering into the merits of the matter. Application stands disposed
of as withdrawn. Rule is discharged.
(H.B.ANTANI,J.)
Girish
Top