Gujarat High Court
Harshad vs State on 25 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/197/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 197 of 2010
=================================================
HARSHAD
BHAGVANBHAI DAV - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=================================================
Appearance :
MR
SP MAJMUDAR for Applicant(s) : 1,MR PP MAJMUDAR for Applicant(s) :
1,
MR SHIVANG J. SHUKLA APP for Respondent(s) : 1,
None for
Respondent(s) : 2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 25/06/2010
ORAL
ORDER
Mr.P.P.Majmudar,
learned advocate for the applicant, seeks permission to withdraw this
application, at this stage.
Permission,
as prayed for, is granted.
This
application stands disposed of as withdrawn.
[Anant
S. Dave, J.]
*pvv
Top