Gujarat High Court
Maganbhai vs State on 17 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/9453/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9453 of 2010
=========================================================
MAGANBHAI
BHEMABHAI BHATIA & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
EE SAIYED for
Applicant(s) : 1 - 3.
MR AJ DESAI ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 17/08/2010
ORAL
ORDER
RULE.
Mr.A. J. Desai, learned APP waives service of rule on behalf of the
respondent State.
Learned
advocate for the applicants seeks permission to withdraw this
application. Permission as prayed for is granted. This application is
disposed of as withdrawn. Rule is discharged.
[
Z. K. SAIYED, J. ]
vijay
Top