Gujarat High Court
Yogeshkumar vs State on 7 May, 2010
Gujarat High Court Case Information System
Print
CR.RA/262/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 262 of 2010
=============================================
YOGESHKUMAR
@ YOGENDRA JASHUJI @ BABULAL @ YASHVANTBHAI CHAU & 5 -
Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance :
MR
ABHAYKUMAR P SHAH for Applicant(s) : 1 - 6.
PUBLIC PROSECUTOR for
Respondent(s) : 1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 07/05/2010
ORAL
ORDER
Learned
advocate for the applicants seeks permission to withdraw this
application with a view to avail remedy under the Code of Criminal
Procedure, 1973.
Permission,
as prayed for, is granted.
This
application stands disposed of as withdrawn.
[Anant
S. Dave, J.]
*pvv
Top