Gujarat High Court High Court

Alpeshbhai vs State on 29 March, 2011

Gujarat High Court
Alpeshbhai vs State on 29 March, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4098/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4098 of 2011
 

 
 
=================================================


 

ALPESHBHAI
HAMIRBHAI SOLANKI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=================================================
 
Appearance : 
MR
PARAM R BUCH for Applicant(s) : 1, 
MR AJ DESAI APP for
Respondent(s) : 1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 29/03/2011 

 

ORAL
ORDER

Learned
advocate for the applicant seeks permission to withdraw this
application, at this stage.

Permission,
as prayed for, is granted.

This
application stands disposed of as withdrawn.

Rule
discharged.

[Anant
S. Dave, J.]

*pvv

   

Top