Gujarat High Court
Lalchand vs State on 11 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/11491/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11491 of 2011
=========================================================
LALCHAND
@ LALO HEMATDAS KHANANI THRO' HIS FATHER HEMANTDAS - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
SUBHADRA G PATEL for
Applicant(s) : 1,
MRS. MANISHA L. SHAH, ADDL. PUBLIC PROSECUTOR
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/08/2011
ORAL
ORDER
Learned
Advocate for the petitioner seeks permission to withdraw this
petition at this stage.
Permission
as prayed for is granted.
In
view of the above, this petition is disposed of as withdrawn.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top