Gujarat High Court
Vanrajsinh vs State on 26 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/12084/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12084 of 2010
=========================================================
VANRAJSINH
HIRABHAI CHAVDA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
SK BUKHARI for
Applicant(s) : 1,
Mr LR Pujari, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1,
MS AMRITA AJMERA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 01/12/2010
ORAL
ORDER
Learned
Advocate for the applicant seeks permission to withdraw this
application at this stage with liberty to file afresh. Permission as
prayed for is granted. Disposed of as withdrawn. Rule is
discharged.
[ANANT S DAVE, J.]
msp
Top