Gujarat High Court
Ramesh vs State on 30 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/2010/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2010 of 2010
In
CRIMINAL
MISC.APPLICATION No. 7614 of
2009
=========================================================
RAMESH
LAVJIBHAI CHAUDHARI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
HARNISH V DARJI for
Applicant(s) : 1,
MR MAULIK G NANAVATI ASST. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 26/03/2010
ORAL
ORDER
After
arguing the matter for sometime, when the Court is not inclined to
grant the prayers made in the application, Mr. Harnish V. Darji,
learned Counsel for the applicant, prays that he may be permitted to
withdraw the same.
Permission
to do so is granted. The application stands disposed of as withdrawn.
(SMT.
ABHILASHA KUMARI, J.)
Umesh/
Top