Gujarat High Court
Gaurav vs State on 12 January, 2011
Gujarat High Court Case Information System
Print
CR.MA/15526/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15526 of 2010
=========================================
GAURAV
RAMESHBHAI MARUTIRAO GAYAKVAD - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR
AY KOGJE for Applicant(s) : 1,
MR HL JANI ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 12/01/2011
ORAL
ORDER
Learned
advocate appearing on behalf of the applicant, seeks permission to
withdraw the application.
Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Rule is discharged.
(Z.K.SAIYED,J
.)
ynvyas
Top