Gujarat High Court
Ravindrabhai vs State on 14 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/5629/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5629 of 2010
=========================================================
RAVINDRABHAI
@ P C CHHOTABHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PP MAJMUDAR for
Applicant(s) : 1,
MR DIVYESH SEJPAL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 14/06/2010
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw the
application as charge-sheet is not filed in the matter. Permission,
as prayed for, is granted. The application stands disposed of as
withdrawn. Rule is discharged.
[H.B.
ANTANI, J.]
pirzada/-
Top