Gujarat High Court
Nareshbhai vs State on 10 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/1819/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1819 of
2010
=========================================================
NARESHBHAI
MAGANLAL SUTHAR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SANJAY D SUTHAR for
Applicant(s) : 1,
MS MANISHA L SHAH ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 10/08/2010
ORAL
ORDER
The
learned Counsel for the petitioner seeks permission to withdraw this
petition, seeking liberty to move discharge application, before the
competent Court.
Permission
as prayed for is granted. The petition is disposed of as withdrawn.
(AKIL
KURESHI, J.)
Umesh/
Top