Gujarat High Court
Nilesh vs State on 25 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/12642/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12642 of 2010
=========================================================
NILESH
SHANKARLAL JANI & 6 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
VIRAL M PANDYA for
Applicant(s) : 1 - 7.
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 01/11/2010
ORAL
ORDER
Learned
Advocate for the applicant seeks permission to withdraw this
application so as to avail of a remedy under the Code before the
appropriate Court.
Permission
as prayed for is granted.
In
view of the above, this application stands disposed of as withdrawn.
(Anant
S. Dave, J.)
Caroline
Top