Gujarat High Court
Natwarlal vs State on 3 May, 2011
Gujarat High Court Case Information System
Print
CR.MA/165/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 165 of 2011
=========================================================
NATWARLAL
MANILAL MODI - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================================
Appearance :
MR
RUSHABH R SHAH for
Applicant,
MR KP RAVAL ADDL PUBLIC PROSECUTOR for Respondent :
1,
DS AFF.NOT FILED (N) for Respondent:
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 03/05/2011
ORAL
ORDER
Mr.
Rushabh R. Shah, learned advocate appearing for the applicant, under
instructions of his client, seeks permission to withdraw this
petition so as to file appropriate application before the competent
Court for discharge or any other remedy available. Permission as
sought for is granted. Matter is dismissed as withdrawn. Notice
discharged.
(S.R.BRAHMBHATT,
J.)
pallav
Top