Gujarat High Court
Irfan vs State on 12 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/3000/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3000 of 2010
=========================================================
IRFAN
YUSUFBHAI CHARKHA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MM TIRMIZI for
Applicant(s) : 1,
MR DIVYESH SEJPAL, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 12/04/2010
ORAL
ORDER
Learned
advocate Mr MM Tirmizi for the applicants seeks permission to
withdraw this application as the charge-sheet in the matter is filed
on 8.3.2010.
Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Rule is discharged.
[H.B.ANTANI, J.]
mrpandya
Top