Gujarat High Court
Bipinchandra vs State on 2 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/7540/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7540 of 2010
=========================================
BIPINCHANDRA
SHANKARLAL SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MS.
KRUTI M SHAH for Applicant(s) : 1,
PUBLIC PROSECUTOR for
Respondent(s) : 1,
DS AFF.NOT FILED (R) for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 02/08/2010
ORAL
ORDER
After
some arguments, Ms.Krut Shah, learned counsel for the applicant,
seeks permission to withdraw the present application.
Permission
as prayed for is granted. Present application is disposed of as
withdrawn. Rule is discharged.
(Z.
K. Saiyed, J)
Anup
Top