Gujarat High Court
Devang vs State on 12 May, 2010
Gujarat High Court Case Information System
Print
CR.MA/4987/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4987 of 2010
In
CRIMINAL
APPEAL No. 2687 of 2008
=========================================================
DEVANG
SHAILESH SHETH - CONVICT PRISONER, THRO' PURNIMABEN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
SHUBHA B TRIPATHI for Applicant(s) : 1,
MR MENGDE, ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 12/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate for the applicant seeks permission to withdraw this
application.
Permission,
as prayed for is granted. The application stands disposed of as
withdrawn.
(A.L.
DAVE, J.)
(BANKIM.N.MEHTA,
J.)
shekhar/-
Top