Gujarat High Court
Ashok vs State on 15 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/12042/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12042 of 2011
======================================
ASHOK
SARASCHANDRA SHARMA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
======================================
Appearance
:
MR.
VIJAY O SHARMA for Applicant(s) : 1 - 2.
MS CM SHAH ADDITIONAL
PUBLIC PROSECUTOR for Respondent(s) : 1,
MS ARCHANA R ACHARYA for
Respondent(s) : 1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 15/11/2011
ORAL
ORDER
Learned
advocate Mr. Vijay Nair for Mr. Vijay Sharma, learned advocate for
the applicants submitted that he is not pressing this application for
applicant No.1, as he is now in judicial custody. He seeks permission
to withdraw the application qua the applicant No.2 only.
Permission
is granted. The application stands disposed of as withdrawn. Rule is
discharged.
(Z.K.SAIYED,J.)
ynvyas
Top