Gujarat High Court
Dilip vs State on 1 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/5681/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5681 of 2010
In
CRIMINAL
APPEAL No. 2123 of
2005
=========================================================
DILIP
KEHRIBHAI THAKURE - THRO' KISHOR KESHRIBHAI THAKORE - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
KD PARMAR for
Applicant(s) : 1,MR CHETAN K PANDYA for Applicant(s) : 1,MS SAITA S
RAJU for Applicant(s) : 1,
MR RC KODEKAR ASST. PUBLIC PROSECUTOR
for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 01/06/2010
ORAL
ORDER
Ms.
K.D. Parmar, learned Advocate for the applicant, seeks permission to
withdraw this application.
Permission
as sought, is granted. The matter is dismissed as withdrawn.
(S.R.BRAHMBHATT,
J.)
Umesh/
Top