Gujarat High Court
Navghan vs State on 20 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/3032/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3032 of 2010
=========================================================
NAVGHAN
ALIAS AMIT PUNJABHAI VAGHARI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ANIL S DAVE for
Applicant(s) : 1,
MR DIVYESH SEJPAL, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 20/04/2010
ORAL
ORDER
Learned
advocate for the applicant, after making submissions at length, seeks
permission to withdraw the application. Permission, as prayed for, is
granted. The application stands disposed of as withdrawn. Rule is
discharged.
[H.B.
ANTANI, J.]
pirzada/-
Top