Gujarat High Court High Court

Harshad vs State on 30 May, 2011

Gujarat High Court
Harshad vs State on 30 May, 2011
Author: B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/CR.MA/7306/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


CRIMINAL
MISC.APPLICATION  No 7306 of 2011
 


 


 
	  
	  
		 
			 

In
			CRIMINAL APPEAL no  1864 of 2005
		
	
	 
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

HARSHAD
			CHHANABHAI MAKWANA, THRO'KAMLABEN CHHANABHAI
			MAKWANA....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT  &  1....Respondent(s)
		
	

 

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

Appearance:
 

MR
MJ BUDDHBHATTI as PERSONAL CAPACITY for the Applicant(s) No. 1
 

PARTY-IN-PERSON
as PERSONAL CAPACITY for the Applicant(s) No. 1
 

MR
JK SHAH, APP for the RESPONDENT(s) No. 1
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MS.JUSTICE B.M.TRIVEDI
			
		
	

 


 

 


Date
: 30/05/2011
 


 

 


ORAL
ORDER

Ms.

Jayshree Bhatt, learned advocate states that she has filed her
appearance today for the applicant before the registry of this Court.
She seeks permission to withdraw the present application
unconditionally. Permission, as sought for, is granted. Accordingly,
present application stands disposed of as withdrawn.

(B.

M. TRIVEDI, J.)

#Dave

Page
1 of 1

   

Top