Gujarat High Court
Manoj vs State on 6 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/1686/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1686 of 2010
=========================================================
MANOJ
BHUPATBHAI HAMIRPARA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ZUBIN F BHARDA for
Applicant(s) : 1,
MR
DIVYESH SEJPAL APP
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 06/04/2010
ORAL
ORDER
Learned
advocate Mr.Zubin F. Bharda for the applicant seeks permission to
withdraw this application. Permission, as prayed for, is granted. The
application stands disposed of as withdrawn. Rule is discharged.
(H.B.ANTANI,
J.)
Hitesh
Top