Gujarat High Court
Jitubhai vs State on 30 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/13633/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13633 of 2011
=========================================================
JITUBHAI
BHOLABHAI BARAIYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PP MAJMUDAR for
Applicant(s) : 1,
MR KL PANDYA, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 30/09/2011
ORAL
ORDER
Rule.
Learned APP waives service of Rule. Heard learned Advocate for the
applicant and learned APP, appearing on behalf of the respondent –
State.
After
some arguments, learned Advocate for the applicant seeks permission
to withdraw this application. Permission granted. Rule is discharged.
(Z.K.SAIYED,
J.)
sas
Top