Gujarat High Court
Pravinbhai vs State on 21 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/14645/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14645 of 2009
In
CRIMINAL
MISC.APPLICATION No. 4546 of 2009
=========================================================
PRAVINBHAI
JETHABHAI GANGADIA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
SAMIR B GOHIL for
Applicant(s) : 1,
MR. TUSHAR K. PATEL PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 15/01/2010
ORAL
ORDER
After
arguing for some time, when the Court is not inclined to grant
prayers made in the application, Mr. Samir B. Gohil, learned counsel
for the applicant, prays that he may be permitted to withdraw the
application. Permission to do so is granted. The application is
disposed of, as withdrawn.
(Smt. Abhilasha Kumari, J.)
Safir*
Top