Gujarat High Court
Ambaben vs State on 14 May, 2010
Gujarat High Court Case Information System
Print
CR.MA/4258/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4258 of 2010
=====================================================
AMBABEN
@ MALABEN W/O NATUBHAI @ MANILAL VALA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=====================================================
Appearance
:
MR
BC DAVE for Applicant(s) : 1,MR KUNAL B DAVE for Applicant(s) : 1,
MR
DEVANG VYAS ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) :
1,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 14/05/2010
ORAL
ORDER
Learned
advocate appearing on behalf of the applicant, seeks permission to
withdraw the application with a view to move appropriate application
before the learned Sessions Jduge..
Permission
as prayed for, is granted. The application stands disposed of as
withdrawn. Rule is discharged.
(H.B.ANTANI,
J.)
ynvyas
Top