Gujarat High Court
Laxman vs Unknown on 2 February, 2010
Gujarat High Court Case Information System
Print
CR.A/2281/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2281 of 2009
=========================================================
LAXMAN
THAKERSHI KALARIYA - Appellant(s)
Versus
STATE
OF GUJARAT & 1 - Opponent(s)
=========================================================
Appearance
:
MR
CHETAN B RAVAL for
Appellant(s) : 1,
MR MG NANAVATI, LD. ADDL. PUBLIC PROSECUTOR for
Opponent(s) : 1,
None for Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 02/02/2010
ORAL
ORDER
After
arguing the matter for sometime, learned counsel for the appellant
seeks permission to withdraw the appeal with a liberty to file Civil
Suit.
Permission
as prayed for is granted.
This
appeal is disposed of as withdrawn accordingly.
(Z.
K. Saiyed, J)
Anup
Top