Gujarat High Court
Tapankumar vs State on 19 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/9965/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9965 of 2011
=========================================================
TAPANKUMAR
PRAVINBHAI JAYSWAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
EE SAIYED for
Applicant(s) : 1,MRS MUMTAZ SAIYED for Applicant(s) : 1,
MR. L.B.
DABHI, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 19/07/2011
ORAL
ORDER
Mr.
E.E. Saiyed, learend advocate appearing on behalf of applicant seeks
permission to withdraw this application. Permission as sought for is
granted. The present application is dismissed as withdrawn.
(M.R.SHAH,
J.)
Vahid
Top