Gujarat High Court
Diluji vs State on 12 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/1294/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1294 of 2010
=========================================================
DILUJI
HEMUJI THAKOR & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
P R NANAVATI for
Applicant(s) : 1 - 2.
MR H.L.JANI, ADDITIONAL PUBLIC PROSECUTOR
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 12/03/2010
ORAL
ORDER
Mr.
P.R.Nanavati, learned advocate for the applicants, seeks permission
to withdraw the application with a liberty to file an appropriate
application. Permission, as prayed for, is granted. Application
stands disposed of as withdrawn.
(H.B.ANTANI,J.)
Girish
Top