Gujarat High Court
Charan vs State on 1 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/4387/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4387 of 2010
=========================================================
CHARAN
PATRAMAL RANMAL & 1 - Applicants
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================================
Appearance :
MR
RC SEJPAL for
Applicants:MR.DIPAK B PATEL for Applicants:1-2.
MR RC KODEKAR ADDL
PUBLIC PROSECUTOR for Respondent: 1,
None for Respondent:
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 01/06/2010
ORAL
ORDER
Ms.
Amrita Ajmera, learned advocate for Mr. Dipak B. Patel, learned
advocate for the applicants seeks permission to withdraw this
application. Permission as sought for is granted. Matter is dismissed
as withdrawn.
(S.R.BRAHMBHATT,
J.)
pallav
Top