Gujarat High Court
Chirag vs State on 11 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/8707/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC. APPLICATION No. 8707 of 2010
=========================================================
CHIRAG
@ CHINTU KISHORBHAI RANA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
SAAD AIJAZ KHAN
for
Applicant
MR UMESH A TRIVEDI APP for
Respondent
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED 11th August 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 is granted.
Criminal
Misc. Application stands dismissed as withdrawn. Rule is discharged.
{Z.K
Saiyed, J.}
Prakash*
Top