Gujarat High Court High Court

Criminal Revision Application … vs Mr Hl Jani on 25 April, 2011

Gujarat High Court
Criminal Revision Application … vs Mr Hl Jani on 25 April, 2011
Author: Sharad D.Dave,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CRIMINAL REVISION APPLICATION No 158 of 2003



     --------------------------------------------------------------
     RAJENDRA RAMNIKLAL NANDA
Versus
     STATE OF GUJARAT
     --------------------------------------------------------------
     Appearance:
     1. Criminal Revision Application No. 158 of 2003
          MRS NISHA M PARIKH for Petitioner Nos. 1-2
          MR HL JANI, APP for Respondent No. 1 - State
     --------------------------------------------------------------


              CORAM : MR.JUSTICE SHARAD D.DAVE


              Date of Order: 02/05/2003


ORAL ORDER

Heard Mrs.Nisha M. Parikh, learned advocate for
the petitioners and Mr.H.L.Jani, learned APP for the
respondent – State.

Learned Advocate for the petitioners seeks
permission to withdraw this petition. Permission
granted. This application is dismissed as withdrawn.

[Sharad D. Dave,J.]

vijay