Gujarat High Court
Vikramsinh vs State on 26 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/9654/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9654 of 2010
=========================================================
VIKRAMSINH
MAHIPATSINH RAOL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
HN BRAHMBHATT for
Applicant(s) : 1,
MR HL JANI ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR PY DIVYESHVAR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 26/08/2010
ORAL
ORDER
Learned
advocate appearing on behalf of the applicant, seeks permission to
withdraw the application.
Permission
as prayed for, is granted. The application stands disposed of as
withdrawn. Rule is discharged.
(Z.K.SAIYED,
J.)
ynvyas
Top