Gujarat High Court
Kiritbhai vs State on 25 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/7658/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7658 of 2010
=========================================================
KIRITBHAI
HARGOVINDBHAI PUROHIT - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MRHARSHITSTOLIA
for
Applicant(s) : 1,MRPARTHSTOLIA for Applicant(s) : 1,
MR UA TRIVEDI
ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 25/08/2010
ORAL
ORDER
Learned
advocate appearing on behalf of the applicant, seeks permission to
withdraw the application.
Permission
as prayed for, is granted. The application stands disposed of as
withdrawn. Rule is discharged.
(Z.K.SAIYED,
J.)
ynvyas
Top