Gujarat High Court
Vinod vs State on 1 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/10836/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10836 of 2011
=========================================================
VINOD
NAVINCHANDRA ARARI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
HARDIK A DAVE for
Applicant
Mr.
J.K. Shah, APP,
for respondent
No.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 01/08/2011
ORAL
ORDER
Learned
advocate for 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application stands disposed of as withdrawn.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