Gujarat High Court
Babubhai vs State on 6 September, 2011
Gujarat High Court Case Information System
Print
SCR.A/2260/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2260 of 2011
=========================================================
BABUBHAI
RAVABHAI KOLI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
DIPAK H SINDHI for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 06/09/2011
ORAL ORDER
Rule.
Mr.Maulik Nanavati, learned Additional Public Prosecutor,
waives service of Rule on behalf of the respondent-State.
Heard
Mr.Dipak H. Sindhi, learned advocate for the applicant. After some
arguments he seeks permission to withdraw this application.
Permission as prayed for is granted. This application stands disposed
of as withdrawn. Rule is discharged.
(Z. K. SAIYED,
J.)
kks
Top