Gujarat High Court
Naresh vs State on 26 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/9369/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9369 of 2010
In
CRIMINAL
MISC.APPLICATION No. 7364 of 1999
In
CRIMINAL MISC.APPLICATION No. 7364 of 1999
=========================================================
NARESH
D SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Applicant(s) : 1,
MR UA TRIVEDI, APP for Respondent(s) : 1,
MR
YN RAVANI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 26/08/2010
ORAL
ORDER
Rule.
Learned APP Mr. Trivedi for the respondent State and learned
Advocate Mr. YN Ravani for respondent No.2 waive service of Rule.
After
some arguments, learned Advocate Mr. Khambholja for Mr. Majmudar
seeks permission to withdraw this application with liberty to
approach before CBI Court with appropriate prayer. Permission as
prayed for is granted. Dismissed as withdraw. Rule is discharged.
(Z.K.SAIYED,
J.)
sas
Top