Gujarat High Court
Kalubhai vs State on 4 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/2014/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2014 of 2011
=================================================
KALUBHAI
REVABHAI HATIA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=================================================
Appearance :
MR
VISHWAS S DAVE for Applicant(s) : 1,
MR AJ DESAI APP for
Respondent(s) : 1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 04/03/2011
ORAL
ORDER
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application stands disposed of as withdrawn.
Rule
discharged.
[Anant
S. Dave, J.]
*pvv
Top