Gujarat High Court
Laxman vs State on 3 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/9524/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9524 of 2010
=================================================
LAXMAN
KARASAN HADIYAL & 2 - Applicants
Versus
STATE
OF GUJARAT - Respondent
=================================================
Appearance :
MRMPSHAH
for Applicants: 1 - 3.MS. KRUTI M SHAH for Applicants : 1 - 3.
MS.
TRUSHA K. PATEL, LD. APP for
Respondent:
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 03/09/2010
ORAL
ORDER
Ms.
Kruti Shah, learned advocate for the applicants seeks permission to
withdraw the petition in solemn hope that the trial would be over as
expeditiously as possible. Permission as sought for is granted.
Matter is disposed of as withdrawn.
[
S.R. BRAHMBHATT, J ]
/vgn
Top