Gujarat High Court
Dipakbhai vs State on 30 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/2277/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2277 of 2010
=========================================================
DIPAKBHAI
ARVINDLAL PANCHAL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MA KHARADI for
Applicant(s) : 1,
MR DC SEJPAL APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 26/03/2010
ORAL
ORDER
Learned
advocate Mr.M.A. Kharadi for the applicant seeks permission to
withdraw this application. Permission, as prayed for, is granted. The
application stands disposed of as withdrawn. Rule is discharged.
(H.B.ANTANI,
J.)
Hitesh
Top