Gujarat High Court
Prahlad vs State on 17 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/8158/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8158 of 2006
=========================================================
PRAHLAD
BHUPENDRA SHERDIWALA - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================================
Appearance
:
MR
UTPAL M PANCHAL for
Applicant :
MR IM PANDYA ADDL PP for
Respondent : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 21/08/2006
ORAL
ORDER
Mr.
Panchal, learned advocate appearing for the applicant seeks
permission to withdraw this application at this stage. Permission as
sought for is granted. Matter is dismissed as withdrawn.
(S.R.BRAHMBHATT,
J.)
pallav
Top