Gujarat High Court
Pratapsigh vs State on 13 May, 2010
Gujarat High Court Case Information System
Print
CR.MA/5045/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5045 of 2010
In
CRIMINAL
APPEAL No. 376 of 2007
=========================================================
PRATAPSIGH
KALUSIGH PARMAR, THRO' VIJAYSIGH ANNOPSIGH PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Applicant(s) : 1,HL PATEL ADVOCATES for Applicant(s) : 1,
MR M.R.
MENGDEAY ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1
-2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 13/05/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate Ms K.D. Parmar for Ms Mishra for the applicant seeks
permission to withdraw the application. Permission as prayed for is
granted. The application stands disposed of accordingly.
(A.L.
DAVE, J.)
(BANKIM
N. MEHTA, J.)
zgs/
Top