Gujarat High Court
Vivek vs State on 26 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/11511/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11511 of 2010
=========================================================
VIVEK
KAMLESH KARNIK - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
HEMANT B RAVAL for
Applicant(s) : 1,
MR HL JANI APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 26/11/2010
ORAL
ORDER
1. Learned
advocate Mr.Raval for the applicant seeks permission to withdraw this
application as the trial is almost over.
2. In
view of the above, permission, as prayed for, is granted. The
application stands disposed of as withdrawn. Rule is discharged.
3. The
liberty is reserved to the learned advocate to move appropriate
application, if the trial is not over within reasonable time.
(H.B.ANTANI,
J.)
Hitesh
Top