Gujarat High Court
Dansinh vs State on 11 October, 2011
Gujarat High Court Case Information System Print SCR.A/2555/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CRIMINAL APPLICATION No. 2555 of 2011 ====================================== DANSINH BHAVUBHA - Applicant(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ====================================== Appearance : MS KD PARMAR for Applicant(s) : 1, MR KL PANDYA ADDITONAL PUBLIC PROSECUTOR for Respondent(s) : 1, None for Respondent(s) : 2 - 3. ====================================== CORAM : HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 11/10/2011 ORAL ORDER
Learned
advocate for the applicant seeks permission to withdraw the
application. Permission is granted. The application stands disposed
of as withdrawn. Rule is discharged.
(Z.K.SAIYED,J.)
ynvyas
Top