Gujarat High Court
Paras vs State on 20 January, 2010
Gujarat High Court Case Information System
Print
SCR.A/1866/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1866 of 2009
=========================================================
PARAS
VINODKUMAR SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
GAURANG K PATEL for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
MR
PAVAN S GODIAWALA for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 20/01/2010
ORAL
ORDER
Learned
counsel for the petitioner, under the instructions, sought permission
to withdraw the petition.
Permission
as prayed for is granted.
Disposed
of as withdrawn. Notice is discharged.
(Akil
Kureshi, J.)
menon
Top