Gujarat High Court
Chandubhai vs State on 26 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/13893/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13893 of 2010
=========================================================
CHANDUBHAI
BABABHAI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
SP MAJMUDAR for
Applicant(s) : 1,MR PP MAJMUDAR for Applicant(s) : 1,
Mr Kartik
Pandya, Addl.PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 01/12/2010
ORAL
ORDER
Learned
Advocate for the applicant seeks permission to withdraw this
application at this stage with liberty to file afresh. Permission as
prayed for is granted. Disposed of as withdrawn.
[ANANT S DAVE, J.]
msp
Top