Gujarat High Court
Takhatsang vs State on 7 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/2768/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2768 of 2011
=========================================
TAKHATSANG
NARANSANG - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR MANAV A
MEHTA for
Applicant(s) : 1,
MR LB DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 27/06/2011
ORAL
ORDER
Shri
Manav Mehta, learned advocate appearing on behalf of the applicant
seeks permission to withdraw the present application. Permission is,
accordingly, granted. Application is dismissed as withdrawn. Notice
discharged.
(M.R.
Shah, J.)
*menon
Top