Gujarat High Court
Balvantsinh vs State on 30 June, 2010
Gujarat High Court Case Information System Print CR.MA/5445/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 5445 of 2010 ========================================================= BALVANTSINH DAJIBHAI KHANT & 1 - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ========================================================= Appearance : MR PARTHIV A BHATT for Applicant(s) : 1 - 2. MR HL JANI, APP for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 30/06/2010 ORAL ORDER
Rule.
Learned APP Mr. Jani waives service of Rule on behalf of the
respondent State.
Heard
learned Advocate for the applicant and learned APP for the respondent
State.
After
some arguments, learned Advocate for the applicant seeks permission
to withdraw this Application. Permission granted. Dismissed as
withdrawn. Rule is discharged.
(Z.K.SAIYED,
J.)
sas
Top