Gujarat High Court
Ramsingbhai vs State on 4 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/2026/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2026 of 2011
=================================================
RAMSINGBHAI
BHAVSINGBHAI CHAVDA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=================================================
Appearance :
MR
HARSHIT S TOLIA for Applicant(s) : 1, MR PARTH S TOLIA for
Applicant(s) : 1,
MR AJ DESAI APP for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 04/03/2011
ORAL
ORDER
Mr.
Harshit Tolia, learned advocate for the applicant, seeks permission
to withdraw this application, at this stage.
Permission,
as prayed for, is granted.
This
application stands disposed of as withdrawn.
[Anant
S. Dave, J.]
*pvv
Top