Gujarat High Court High Court

Laxmanji vs State on 4 August, 2011

Gujarat High Court
Laxmanji vs State on 4 August, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10621/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No.10621 of 2011
 

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

LAXMANJI
SURTAJI THAKOR (MALUNA) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 7 - Respondent(s)
 

========================================= 
Appearance: 
MR
NEHAL R JOSHI for
Applicant(s): 1,                                                     
                 MS ARCHANA C RAVAL for Applicant(s): 1, 
MS CM
SHAH, ADDITIONAL PUBLIC PROSECUTOR for Respondent(s): 1, 
None for
Respondent(s): 2 - 8. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 04/08/2011 

 

 
ORAL
ORDER

1. Mr.

N.R. Joshi, learned advocate for the applicant seeks permission to
withdraw the application.

2. Permission
to withdraw the application is granted. The application is rejected
as withdrawn.

(
Harsha Devani, J. )

hki

   

Top