Gujarat High Court
Kalyandas vs State on 2 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/1815/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1815 of 2010
=========================================================
KALYANDAS
SOMDEVBHAI ARYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HARESH H PANDYA for
Applicant(s) : 1,
MR RC KODEKAR, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 02/03/2010
ORAL
ORDER
After
some arguments, Mr. Haresh Pandya, learned counsel for the applicant,
seeks permission to withdraw this application.
Permission
as prayed for is granted. The Application stands disposed of as
withdrawn.
(Z.
K. Saiyed, J)
Anup
Top