Gujarat High Court High Court

Manish vs Director on 21 October, 2011

Gujarat High Court
Manish vs Director on 21 October, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13958/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13958 of 2011
 

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

 

MANISH
UDHARAM RAJWANI - Applicant(s)
 

Versus
 

DIRECTOR
OF REVANUE INTELLIGENCE GANDHIDHAM REGIONAL UNIT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PM LAKHANI for
Applicant(s) : 1,MRS RP LAKHANI for Applicant(s) : 1,MR RH RUPARELIYA
for Applicant(s) : 1, 
DS AFF.NOT FILED (R) for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 21/10/2011 

 

 
ORAL
ORDER

Mr.

Lakhani, learned advocate appearing for applicant has submitted that
since the applicant has been granted bail by Magistrate Court, he
seeks permission to withdraw the application. Permission as prayed
for is granted. The application stands disposed of as withdrawn. Rule
is discharged.

[K.

M. THAKER, J.]

Amit

   

Top