Gujarat High Court
Rajesh vs State on 12 May, 2010
Gujarat High Court Case Information System
Print
CR.MA/4845/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4845 of 2010
In
CRIMINAL
APPEAL No. 862 of 2007
=========================================================
RAJESH
@ LALO SHANKARBHAI BHAKHARIYA (VANKAR) - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PRASHANT MANKAD for
Applicant(s) : 1,MR CHIRAG M PAWAR for Applicant(s) : 1,
MR
MENGDE, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 12/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate for the applicant seeks permission to withdraw this
application.
Permission,
as prayed for is granted. The application stands disposed of as
withdrawn.
(A.L.
DAVE, J.)
(BANKIM.N.MEHTA,
J.)
shekhar/-
Top