Gujarat High Court
Chandrikaben vs State on 12 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/8876/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8876 of 2010
=========================================================
CHANDRIKABEN
W/O DIPAK GANGARAM RAMAVAT & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
RAXIT J DHOLAKIA for
Applicant(s) : 1 - 2.
MR AJ DESAI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 12/08/2010
ORAL
ORDER
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, as prayed for, is granted.
Dismissed as withdrawn. Rule is discharged.
(Z.K.SAIYED,
J.)
sas
Top