Gujarat High Court
Dipakbhai vs State on 22 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/3952/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3952 of 2011
=========================================================
DIPAKBHAI
GAJANANDBHAI DAVE - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ZUBIN F BHARDA for
Applicant(s) : 1,
MR KL PANDYA, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 22/03/2011
ORAL
ORDER
Learned
advocate for the applicant does not press this application and seeks
permission to withdraw present application at this stage. Permission,
as prayed for, is granted. Accordingly, present application is
disposed of as withdrawn.
[ANANT
S. DAVE, J.]
#Dave
Top