Gujarat High Court
Manojkumar vs State on 24 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/477/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 477 of 2011
======================================
MANOJKUMAR
ADITYAPRASAD KESARI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
======================================
Appearance :
MR
VISHWAS S DAVE for Applicant
Mr.
A.J. Desai, APP, for respondent
No.1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/02/2011
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application at this stage.
Permission
is granted.
This
application stands disposed of as withdrawn. Rule is discharged.
(ANANT
S. DAVE, J.)
(swamy)
Top