Gujarat High Court
Alabhai vs State on 15 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/15178/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15178 of 2011
=========================================================
ALABHAI
NARANBHAI CHAWDA & 4 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
VH KANARA for
Applicant(s) : 1 - 5.
MS CM SHAH, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 15/11/2011
ORAL
ORDER
Heard.
Rule.
After
some arguments, learned advocate appearing for applicant seeks
permission to withdraw this application.
The
permission sought for is granted.
The
application stands disposed of accordingly as withdrawn. Rule is
discharged.
(Z.K.SAIYED,
J.)
(ila)
Top