Gujarat High Court
Kanti vs State on 22 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/14285/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14285 of
2009
=========================================================
KANTI
LAKHAMAN RABADIA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PP MAJMUDAR for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 22/01/2010
ORAL
ORDER
After
arguing the matter for some time, when the court is inclined to
reject the application for bail, Mr. P.P. Majmudar, learned Counsel
for the applicant, prays that he may be permitted to withdraw the
same.
Permission
to do so is granted. The application is disposed of as withdrawn.
(SMT.
ABHILASHA KUMARI, J.)
Umesh/
Top