Gujarat High Court
Mohan vs State on 5 October, 2011
Gujarat High Court Case Information System
Print
CR.RA/500/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 500 of 2010
=========================================
MOHAN
DYE-CHEM INDUSTRIES, THRO'PROPRIETOR, K K AGGARWAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MS
GR VIJAYALAKSHMI for
Applicant(s) : 1,
MR KL PANDYA, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
RULE SERVED for Respondent(s) : 2,
MR MIHIR
H PATHAK for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 05/10/2011
ORAL
ORDER
Heard
Ms.G.R. Vijyalakshmi, learned counsel for the applicant, Mr.K.L.
Pandya, learned Additional Public Prosecutor and Mr.Mihir Pathak,
learned counsel for applicant No.2.
After
some arguments, under the instructions of the applicant, who is
present in the Court, Ms.G.R. Vijyalakshmi, learned counsel for the
applicant, seeks permission to withdraw the present application.
Permission
as prayed for is granted. Present application stands disposed of as
withdrawn. Rule is discharged.
(Z.
K. Saiyed, J)
Anup
Top