Gujarat High Court
Anirrudhsinh vs State on 19 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/1589/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1589 of 2010
In
CRIMINAL
APPEAL No. 1452 of 2006
=========================================================
ANIRRUDHSINH
PARBATJI CHUDASAMA & 2 - Applicants
Versus
STATE
OF GUJARAT - Respondent
=========================================================
Appearance
:
MR
HARNISH V DARJI for
Applicants.
MR KL PANDYA, ADDL.PUBLIC PROSECUTOR for
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 19/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate Mr.Darji for the applicants seeks permission to withdraw
this application. Permission, as prayed for, is granted. The
application stands rejected as withdrawn.
[A.L.Dave,J.]
[Harsha
Devani,J.]
(patel)
Top