Gujarat High Court
A vs State on 20 March, 2009
Gujarat High Court Case Information System
Print
CR.MA/707620/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7076 of 2000
In
CRIMINAL
MISC.APPLICATION No. 7076 of 2000
In
CRIMINAL MISC.APPLICATION No. 7076 of 2000
=========================================================
A
D BHALANI , GENERAL MANAGER & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KB ANANDJIWALA for
Applicant(s) : 1 - 2.
MR JK SHAH, ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR RR MARSHALL for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 20/03/2009
ORAL
ORDER
Mr.
Anandjiwala, learned advocate appearing for the applicants seeks
permission to withdraw this application. Permission as prayed for is
granted. Application stands disposed of as withdrawn. Rule is
discharged. Interim relief if any stands vacated.
(K.S.
JHAVERI, J.)
Divya//
Top