Gujarat High Court
Sartanbhai vs State on 18 March, 2009
Gujarat High Court Case Information System
Print
CR.MA/1682/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1682 of 2009
======================================
SARTANBHAI
KALIYABHAI RATHWA & 3 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
======================================
Appearance :
MR
MP SHAH for Applicant(s) : 1 - 4.MS. KRUTI M SHAH for Applicant(s) :
1 - 4.
PUBLIC PROSECUTOR for Respondent(s) :
1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/03/2009
ORAL
ORDER
Learned
counsel for the applicant, under the instruction of the applicant,
seeks permission to withdraw this application at this
stage. Permission is granted.
This
application stands disposed of as withdrawn.
(ANANT
S. DAVE, J.)
(swamy)
Top