Gujarat High Court
Hirabhai vs State on 23 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/14141/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14141 of 2010
In
CRIMINAL
APPEAL No. 1551 of 2008
=========================================================
HIRABHAI
@ HARIO MAFABHAI NADIYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
KR BRAHMBHATT for
Applicant(s) : 1,MS SADHANA SAGAR for Applicant(s) : 1,
MR. H.L.
JANI, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 23/12/2010
ORAL
ORDER
Learned
Counsel Ms. Sadhna Sagar appearing for the applicant seeks permission
to withdraw this application. Permissions as sought for is granted.
The application is disposed of as withdrawn.
(Z.K.SAIYED,J.)
Vahid
Top