Gujarat High Court
Bhawarsingh vs State on 13 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/7957/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7957 of 2010
=========================================================
BHAWARSINGH
MANSINGH KHENGAROT - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MRDJPANCHAL
for
Applicant(s) : 1,
NR UA TRIVEDI ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 13/08/2010
ORAL
ORDER
Learned
advocate 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withdrawn. Rule is discharged.
(Z.K.SAIYED,
J.)
ynvyas
Top