Gujarat High Court
Bhanuben vs State on 23 March, 2010
Gujarat High Court Case Information System
Print
CA/2821/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2821 of 2010
In
SPECIAL
CIVIL APPLICATION No. 455 of 2010
=========================================================
BHANUBEN
WIFE OF PRAVINBHAI BABULAL PANDYA (TAPODHAN) - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
RULE
NOT RECD BACK for Respondent(s) : 1 - 2.
MS JIRGA JHAVERI, AGP
for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 23/03/2010
ORAL
ORDER
Ms.
Krishna Mishra, learned advocate for the applicant seeks permission
to withdraw this application. Permission, as prayed for, is granted.
The application stands disposed of as withdrawn. Rule is discharged.
[H.B.
ANTANI, J.]
pirzada/-
Top