Gujarat High Court
Harishbhai vs State on 23 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/1626/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1626 of 2010
In
CRIMINAL
APPEAL No. 1558 of 2008
=========================================================
HARISHBHAI
KATHADBHAI JEBALIA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
HETVI H SANCHETI for
Applicant(s) : 1,
MR LB DABHI APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 23/02/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate Ms Hetvi Sancheti for the applicant seeks permission to
withdraw the application. Permission as prayed for is granted. The
application stands disposed of as withdrawn.
(A.L.
DAVE, J.)
(HARSHA
DEVANI, J.)
zgs/-
Top