Gujarat High Court
Motilal vs State on 20 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/2532/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2532 of 2010
=========================================================
MOTILAL
TEJRAJ DOSHI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
RAMNANDAN SINGH for
Applicant(s) : 1,
MR DC SEJPAL ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 20/04/2010
ORAL ORDER
Learned
advocate Mr.Singh for the applicant seeks permission to withdraw the
application. Permission, as prayed for, is granted. The application
stands disposed of as withdrawn. Rule is discharged.
(H.B.ANTANI,
J.)
Amit/-
Top