Gujarat High Court
Rajratan vs State on 15 July, 2011
Gujarat High Court Case Information System
Print
CR.RA/564/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 564 of 2006
=========================================
RAJRATAN
BIRDICHANDRA GUPTA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
JAYANT P BHATT for
Applicant(s) : 1,
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR ADIL R MIRZA for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 15/07/2011
ORAL
ORDER
Mr.Jayant
Bhatt, learned Advocate for the applicant seeks permission to
withdraw present petition in view of letter dated 04.05.2011 received
from the applicant. Permission is granted. Petition is disposed of
as withdrawn. Rule discharged. Interim relief, if any, stands
vacated. Letter dated 04.05.2011 is ordered to be taken on record.
[M.D.Shah,
J.]
satish
Top