Gujarat High Court
Vinodsinh vs State on 23 August, 2010
Gujarat High Court Case Information System Print CR.MA/9717/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 9717 of 2010 ========================================================= VINODSINH RANJITSINH RAJPUT & 1 - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ========================================================= Appearance : MR PRAVIN G VAGHELA for Applicant(s) : 1 - 2. MR UA TRIVEDI, APP for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 23/08/2010 ORAL ORDER
Rule.
Learned APP waives service of Rule on behalf of the respondent
State.
Heard
learned Counsel for the parties.
After
some arguments, learned Advocate for the applicant seeks permission
to withdraw this application. Permission, as prayed for, is granted.
Application is dismissed as withdrawn. Rule is discharged.
(Z.K.SAIYED,
J.)
sas
Top