Gujarat High Court
Dilip vs State on 3 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/14645/2010 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14645 of 2010
In
CRIMINAL
MISC.APPLICATION No. 13534 of 2010
In
CRIMINAL APPEAL No. 2123 of
2005
===============================================
DILIP
KERIBHAI THAKOR, THRO' KISHOR KERIBHAI THAKOR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
===============================================
Appearance
:
MS
JAYSHREE C BHATT for Applicant(s) : 1,
MR AJ DESAI, ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
===============================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 03/12/2010
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stands disposed of as withdrawn.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.]
[K.M.THAKER,
J.]
kdc
Top