Gujarat High Court Case Information System
Print
CR.MA/6391/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6391 of 2011
In
SPECIAL
CRIMINAL APPLICATION No. 1040 of 2011
=========================================================
THAKOR
BABUJI MALAJI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
VIRAT G POPAT for
Applicant(s) : 1,
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 09/05/2011
ORAL
ORDER
Heard
learned advocate Mr.Virat Popat for the petitioner. He has produced
the affidavit of learned advocate Mr.Ismail Shaikh of the trial court
in which learned advocate Mr.Shaikh has tendered unconditional
apology and stated that due to mistake he has handed over xerox copy
of the map to the learned advocate. He also stated that in future he
will take care. The said affidavit is ordered to be taken on record.
In
view of the above, learned advocate for the petitioner seeks
permission to withdraw this application. Permission as prayed for is
granted. The application stands disposed of as withdrawn.
(M
D SHAH, J.)
syed/
Top