Gujarat High Court High Court

Vishal vs State on 29 July, 2010

Gujarat High Court
Vishal vs State on 29 July, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7696/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7696 of 2010
 

 
 
=====================================================


 

VISHAL
PRAVINBHAI ERADA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=====================================================
 
Appearance
: 
MR
PM LAKHANI for Applicant(s) : 1,MR NITAL M DHRUVE for Applicant(s) :
1,MRS RP LAKHANI for Applicant(s) : 1, 
MR AJ DESAI ADDITIOANL
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=====================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 29/07/2010 

 

 
 
ORAL
ORDER

Learned
advocate for the applicant seeks permission to withdraw the
application.

Permission
as prayed for, is granted. The application stands disposed of as
withdrawn. Rule is discharged.

(Z.K.SAIYED,
J.)

ynvyas

   

Top