Gujarat High Court
Vijay vs State on 3 May, 2010
Gujarat High Court Case Information System
Print
CR.MA/4429/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4429 of 2010
=====================================================
VIJAY
@ NAROTTAM HANUMAN BHATI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=====================================================
Appearance
:
MR
VIJAY N RAVAL for Applicant(s) : 1,
MR DC SEJPAL ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) :
1,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 03/05/2010
ORAL
ORDER
Learned
advocate Mr. Raval appearing on behalf of the applicant, seeks
permission to withdraw the application.
Permission
as prayed for, is granted. The application stands disposed of as
withdrawn.
(H.B.ANTANI,
J.)
ynvyas
Top