Gujarat High Court
Arvindbhai vs State on 16 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/2161/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2161 of 2010
=========================================================
ARVINDBHAI
HARIVANSHBHAI YADAV - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
MA KHARADI for
Applicant(s) : 1,
MS TRUSHA K PATEL, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 16/03/2010
ORAL
ORDER
Learned
advocate Mr MA Kharadi for the applicant seeks permission to withdraw
this application as the charge-sheet in the matter is not filed.
Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Rule is discharged.
[H.B.
Antani, J.]
mrpandya
Top