Gujarat High Court
Chhatrapalsinh vs State on 20 October, 2010
Gujarat High Court Case Information System
Print
SCR.A/1483/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1483 of 2010
=========================================================
CHHATRAPALSINH
@ SATUBHA KALYANSINH SARVAIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MRHARSHITSTOLIA
for
Applicant(s) : 1,
Ms. MANISHA LAVKUMAR SHAH, APP, for
Respondent(s) : 1,
RULE SERVED for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 20/10/2010
ORAL
ORDER
The
present application has been filed by the applicant under Art. 14 &
21 of the Constitution of India challenging the order of externment.
Learned
counsel Mr. Tolia seeks permission to withdraw the application upon
instruction from his client.
The
application stands disposed of as withdrawn. Rule is discharged.
(Rajesh
H. Shukla, J.)
(hn)
Top