Gujarat High Court
Gajendrabhai vs State on 7 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/13432/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13432 of 2010
=========================================
GAJENDRABHAI
D SHARMA - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================
Appearance :
MR
HR PRAJAPATI for
Applicant(s) : 1,
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
5.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 30/11/2010
ORAL
ORDER
After
some arguments, Mr.H.R. Prajapati, learned counsel for the
applicant, seeks permission to withdraw the present application.
Permission
as prayed for is granted. Present application is disposed of as
withdrawn.
(Z.
K. Saiyed, J)
Anup
Top