Gujarat High Court
Manglabhai vs State on 18 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/762/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 762 of 2010
=========================================================
MANGLABHAI
KOYABHAI PARGI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
UM SHASTRI for
Applicant(s) : 1 - 2.
MR UA TRIVEDI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 18/02/2010
ORAL
ORDER
Mr.
U.M. Shastri, learned advocate for the applicants seeks permission to
withdraw this application. Permission, as prayed for, is granted. The
application stands disposed of as withdrawn. Rule is discharged.
[H.B.
ANTANI, J.]
pirzada/-
Top