Gujarat High Court
Balvantsinh vs State on 23 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/2341/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2341 of 2010
In
CRIMINAL
APPEAL No. 900 of 2002
=========================================================
BALVANTSINH
@ BOBBY BADAL MOHANSINH CHAUHAN - Applicant
Versus
STATE
OF GUJARAT - Respondent
=========================================================
Appearance
:
MR
RK MISHRA for Applicant.
MR HH PARIKH ADDL.PUBLIC PROSECUTOR for
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 23/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate for the applicant seeks permission to withdraw this
application. Permission, as prayed for is granted. The application
stands disposed of as withdrawn.
[A.L.Dave,J.]
[Bankim
N.Mehta,J.]
(patel)
Top