Gujarat High Court
Dasharathbhai vs State on 6 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/2354/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2354 of 2010
=========================================================
DASHARATHBHAI
ISHWARBHAI RAVAL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
JV JAPEE for Applicant(s) : 1,
MR DEVANG VYAS ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 06/04/2010
ORAL
ORDER
Learned
counsel MR. Japee appearing on behalf of the applicant seeks
permission to withdraw the application, after making submissions at
length.
Permission
as prayed for, is granted. The application stands disposed of as
withdrawn. Rule is discharged.
(H.B.ANTANI,
J.)
ynvyas
Top