Gujarat High Court
Ravindrasinh vs State on 17 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/2112/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2112 of 2011
=============================================
RAVINDRASINH
@ RAVI JAYRAMSINH RAJPUT - UNDER TRIAL PRISONER - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance
:
MS JAYSHREE C BHATT for
Applicant(s) : 1,
MR AJ DESAI ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 17/02/2011
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application.
Permission
granted as prayed for. Matter stands disposed of as withdrawn.
[ANANT
S. DAVE, J.]
//smita//
Top