Gujarat High Court
Bharat vs State on 8 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/13566/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13566 of 2009
=========================================================
BHARAT
HARISCHANDRA KOTHARI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PM LAKHANI for
Applicant(s) : 1,MRS RP LAKHANI for Applicant(s) : 1,
MR.KRINA
CALLA, ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 08/02/2010
ORAL
ORDER
Mr.
P.M.Lakhani, learned advocate for the applicant submits that the bail
is already granted by the Learned Special Judge.
In
view of the above, Mr. P.M.Lakhani, seeks permission to withdraw the
application. Permission as prayed for is granted. Application stands
disposed of as withdrawn. Rule is discharged.
(H.B.ANTANI,J.)
Girish
Top