Gujarat High Court
Narendrasinh vs State on 25 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/1752/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1752 of 2010
=========================================================
NARENDRASINH
J RATHOD - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PINAKIN M RAVAL for
Applicant(s) : 1,
MS ML SHAH, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 25/02/2010
ORAL
ORDER
Mr.
Pinakin Raval, learned advocate for the applicant 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application stands disposed of as withdrawn.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