Gujarat High Court
Dharmendrasinh vs State on 23 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/9624/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9624 of 2005
==============================================================
DHARMENDRASINH
DASRATHSINH RATHOD - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
==============================================================
Appearance
:
MR
JR DAVE for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 05/09/2005
ORAL
ORDER
Learned
Advocate for the petitioner Mr. Dave seeks permission to withdraw
this petition. Permission is granted. Petition stands disposed of as
withdrawn. Notice is discharged.
The
trial Court is directed to hear and dispose of the case as early as
possible.
(M.D.Shah,J.)
ard-lee.
Top