Gujarat High Court
Vipulbhai vs State on 30 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/1026/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1026 of 2010
=========================================================
VIPULBHAI
ALIAS VIPO JAYANTIBHAI GOHIL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
DHARMESH V SHAH for
Applicant(s) : 1,
MR DC SEJPAL, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 30/03/2010
ORAL
ORDER
Learned
APP Mr. D.C. Sejpal, representing the opponent State, at the outset,
submitted that the trial has already commenced and five witnesses as
on today have been examined in the case.
Considering
the aforesaid facts and circumstances, learned advocate for the
applicant seeks permission to withdraw this application. Permission,
as prayed for, is granted. The application stands disposed of as
withdrawn. Rule is discharged.
[H.B.
ANTANI, J.]
pirzada/-
Top