Gujarat High Court
Pranav vs State on 14 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/14444/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14444 of 2011
=========================================================
PRANAV
@LALO NARENDRAKUMAR UNHAVANE - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS.
VRUNDA C SHAH for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 14/10/2011
ORAL ORDER
Rule.
Ms.Chetna Shah, learned Additional Public Prosecutor, waives
service of Rule on behalf of the respondent-State.
Heard
Ms. Vrunda C. Shah, learned advocate for the applicant. After some
arguments she seeks permission to withdraw this application.
Permission as prayed for is granted. This application stands disposed
of as withdrawn. Rule is discharged.
(Z. K. SAIYED,
J.)
kks
Top