Gujarat High Court High Court

Karshanbhai vs State on 22 June, 2011

Gujarat High Court
Karshanbhai vs State on 22 June, 2011
Author: K.M.Thaker,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8471/2011	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8471 of 2011
 

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


 

KARSHANBHAI
VIRABHAI RATHOD & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
KANDRAP H DHOLKIA for
Applicant(s) : 1 - 2.MR RN JASKIA for Applicant(s) : 1 - 2. 
MR LB
DABHI APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 22/06/2011  
ORAL ORDER

In
view of the discrepancies in the memo of the application, cause title
and other annexures, learned advocate for the applicants seeks
permission to withdraw present application with a view to filing
fresh application, after making necessary corrections. Permission, as
sought for, is granted. The application stands disposed of as
withdrawn.

[K.M.Thaker,
J.]

kdc

   

Top