Gujarat High Court
Bhagwatiprasad vs State on 28 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/12553/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12553 of 2010
=========================================
BHAGWATIPRASAD
HOSILAPRASAD DUBEY - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
ADIL R MIRZA for Applicant(s) : 1,
MR HH PARIKH ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) : 1,
RULE NOT RECD BACK for
Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 28/10/2010
ORAL
ORDER
Learned
advocate appearing on behalf of the applicant, seeks permission to
withdraw the application.
Permission
as prayed for, is granted. The application stands disposed of as
withdrawn. Rule is discharged.
(Z.K.SAIYED,
J.)
ynvyas
Top