Gujarat High Court
Lakashmanbhai vs State on 12 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/14048/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14048 of 2011
=========================================
LAKASHMANBHAI
AMARSHIBHAI CHAUHAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
SHAKEEL A QURESHI for
Applicant(s) : 1,
MR KL PANDYA, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 12/10/2011
ORAL
ORDER
After
some arguments, learned counsel for the applicant seeks permission
to withdraw the present application.
Permission
as prayed for is granted. Present application stands disposed of
accordingly. Rule is discharged.
(Z.
K. Saiyed, J)
Anup
Top