Gujarat High Court
Harshadbhai vs State on 25 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/16083/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 16083 of 2010
=======================================================
HARSHADBHAI
PRABHUBHAI PRAJAPATI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=======================================================
Appearance :
MR
MINESH C DAVE for Applicant(s) : 1,
MR HL JANI APP for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 25/04/2011
ORAL
ORDER
Rule.
Learned
counsel, Mr.M.C. Dave seeks permission to withdraw the present
application as the trial has commenced. Permission is granted. This
application stands disposed of as withdrawn. Rule is discharged.
(RAJESH
H.SHUKLA, J.)
/patil
Top