Gujarat High Court
Jakshibhai vs State on 13 May, 2010
Gujarat High Court Case Information System
Print
CR.MA/5006/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5006 of 2010
=========================================================
JAKSHIBHAI
RATNABHAI BHARVAD-THRO' NARAYAN NATHABHAI BHARVAD & 3 -
Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant(s) : 1 - 4.
MR DIVESH SEJPAL, ADDL. PUBLIC PROSECUTOR
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 13/05/2010
ORAL
ORDER
The
party-in-person, who is present before the Court seeks permission to
withdraw this application as bail is granted by the apex court.
Permission as sought for is granted. This application stands disposed
of as withdrawn. Rule is discharged.
mathew [
H.B. ANTANI, J.]
Top