Gujarat High Court
Mukeshbhai vs State on 16 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/13112/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No.13112 of 2010
In
CRIMINAL
APPEAL No.254 of 2009
===================================================
MUKESHBHAI
MANILAL SENMA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
===================================================
Appearance
:
MS.FALGUNI D.TRIVEDI for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
MR
HL JANI, APP for Respondent(s) :
1,
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 27/10/2010
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw the
application. Permission granted. Application stands rejected as
withdrawn.
Sd/-
(Z.K.SAIYED,J.)
Bhavesh*
Top