Gujarat High Court
Nayan vs State on 30 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/2950/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2950 of 2010
=========================================================
NAYAN
JAYANT MEHTA (PROPRIETOR OF B V ENTERPRISE) - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
H.S.MULIA for
Applicant(s) : 1,
Mr Shivang Shah, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 30/03/2010
ORAL
ORDER
Learned
Advocate for the applicant seeks permission to withdraw this
application at this stage with a view to avail the remedy available.
Permission as prayed for is granted. This application is disposed of
as withdrawn.
[ANANT
S. DAVE, J.]
msp
Top