Gujarat High Court
Maheshbhai vs State on 28 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/7840/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7840 of 2010
=========================================
MAHESHBHAI
BHIKHABHAI RAVAL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR.ALKESH
N SHAH for
Applicant(s) : 1,
MR UA TRIVEDI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 28/07/2010
ORAL
ORDER
After
some arguments, Mr.Alkesh N. Shah, learned counsel for the
applicant, seeks permission to withdraw the present application.
Permission
as prayed for is granted. Present application is disposed of as
withdrawn. Rule is discharged.
(Z.
K. Saiyed, J)
Anup
Top