Gujarat High Court
Nanubhai vs State on 1 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/304/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 304 of
2010
=========================================================
NANUBHAI
@ NARENDRAKUMAR PUNABHAI VALA (BAROT) - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
CHETAN B RAVAL for
Applicant(s) : 1,
MS. KRINA CALLA, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 01/02/2010
ORAL
ORDER
Mr.
Chetan B. Raval learned advocate for the applicant seeks permission
to withdraw this application as the charge-sheet is not filed.
Permission, as prayed for, is granted. The application stands
disposed of as withdrawn. Rule is discharged.
(H.B.ANTANI,
J.)
Shekhar
Top