Gujarat High Court
Kalubhai vs State on 10 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/11431/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11431 of 2009
=============================================
KALUBHAI
BHERAJI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance
:
MR EE SAIYED for Applicant(s) :
1,
MR LR PUJARI ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
DS
AFF.NOT FILED (N) for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 10/03/2010
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application.
Permission,
as prayed for, is granted. Criminal Misc. Application stands
disposed of as withdrawn. Notice discharged. Ad-interim relief
granted earlier stands vacated.
[ANANT
S. DAVE, J.]
//smita//
Top