Gujarat High Court
Kantaben vs State on 24 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/117820/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1178 of 2009
In
CRIMINAL
REVISION APPLICATION No. 40 of 2009
=========================================================
KANTABEN
W/O MUKESHBHAI SONI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
MOUSAM R YAGNIK for Applicant(s) : 1,
MS
MANISHA LUVKUMAR ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 05/02/2009
ORAL
ORDER
Mr.
Mousam Yagnik, learned advocate for the applicant, seeks permission
to withdraw this application at this stage in view of the
commencement of the trial.
Permission,
as prayed for, is granted. Application stands disposed of as
withdrawn.
[ANANT
S. DAVE, J.]
//smita//
Top