Gujarat High Court
Sureshbhai vs State on 10 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/6179/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6179 of 2010
=========================================================
SURESHBHAI
NOYALBHAI BALAT - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SAMIR J DAVE for
Applicant(s) : 1,
MR UA TRIVEDI, APP for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2,
MR YASH N NANAVATY for Respondent(s)
: 2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 10/08/2010
ORAL
ORDER
Heard
learned Advocate for the applicant, learned APP on behalf of
respondent No.1 State and the learned Advocate for respondent
No.1 original accused.
After
some arguments, learned Advocate for the applicant seeks permission
to withdraw this Application. Permission granted. Dismissed as
withdrawn. Rule is discharged.
(Z.K.SAIYED,
J.)
sas
Top