Gujarat High Court
Manish vs Director on 21 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/13958/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13958 of 2011
=========================================================
MANISH
UDHARAM RAJWANI - Applicant(s)
Versus
DIRECTOR
OF REVANUE INTELLIGENCE GANDHIDHAM REGIONAL UNIT - Respondent(s)
=========================================================
Appearance
:
MR
PM LAKHANI for
Applicant(s) : 1,MRS RP LAKHANI for Applicant(s) : 1,MR RH RUPARELIYA
for Applicant(s) : 1,
DS AFF.NOT FILED (R) for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 21/10/2011
ORAL
ORDER
Mr.
Lakhani, learned advocate appearing for applicant has submitted that
since the applicant has been granted bail by Magistrate Court, he
seeks permission to withdraw the application. Permission as prayed
for is granted. The application stands disposed of as withdrawn. Rule
is discharged.
[K.
M. THAKER, J.]
Amit
Top