Gujarat High Court
Dineshbhai vs State on 7 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/13223/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13223 of 2011
=========================================
DINESHBHAI
NAGARBHAI SOLANKI (HARIJAN) - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
ASHISH M DAGLI for
Applicant(s) : 1,
MR KL PANDYA, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 07/10/2011
ORAL
ORDER
After
some arguments, learned counsel for the applicant seeks permission
to withdraw the present application.
Permission
as prayed for is granted. Present application stands disposed of as
withdrawn. Rule is discharged.
(Z.
K. Saiyed, J)
Anup
Top