Gujarat High Court
Vishwamitra vs State on 4 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/11753/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11753 of 2010
======================================
VISHWAMITRA
HARJIVANDAS PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance :
SV
RAJUASSOCIATES for Applicant(s) : 1,
MR. J.K. SHAH, APP for
Respondent(s) : 1,
None for Respondent(s) :
2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S DAVE
Date
: 04/10/2010
ORAL
ORDER
Upon
instruction, the learned counsel for the applicant seeks permission
to withdraw this application at this stage. Permission is granted.
This application stands disposed of as withdrawn. It is made clear
that this Court has not entered into the merits of the case.
(ANANT
S. DAVE, J.)
(swamy)
Top