Gujarat High Court
Digvijaysinh vs State on 29 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/13322/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13322 of 2010
In
CRIMINAL
APPEAL No. 2191 of 2008
=========================================
DIGVIJAYSINH
MANUBHA, THRO'MANUBHA TAPUBHAI DHADHAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MS KD
PARMAR for Applicant(s) : 1,
MR RC KODEKAR, LD. ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 29/10/2010
ORAL
ORDER
After
some arguments, Ms.K.D. Parmar, learned counsel for the applicant,
seeks permission to withdraw the present application.
Permission
as prayed for is granted. Present application is disposed of as
withdrawn.
(Z.
K. Saiyed, J)
Anup
Top