Gujarat High Court
Mahesh vs State on 19 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/417/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 417 of 2008
======================================
MAHESH
RAMKRUSHNA PANDYA & 4 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance :
MR
UI VYAS for Applicants
Mr.
Kartik Pandya, Additional Public Prosecutor, for respondent No.1
MR
GAJENDRA P BAGHEL for Respondent(s) :
2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 19/03/2010
ORAL
ORDER
Learned
counsel for the applicants seeks permission to withdraw this
application. Permission is granted. This application stands disposed
of as withdrawn. Rule is discharged. The ad-interim relief stands
vacated.
(ANANT
S. DAVE, J.)
(swamy)
Top