Gujarat High Court High Court

Akhilesh vs State on 12 July, 2011

Gujarat High Court
Akhilesh vs State on 12 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8547/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8547 of 2011
 

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

 

AKHILESH
KAMLA PRASAD DUBE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CHETAN B RAVAL for
Applicant(s) : 1, 
MRS. MANISHA L. SHAH, ADDL. PUBLIC PROSECUTOR
for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 12/07/2011 

 

 
 
ORAL
ORDER

Learned
Advocate for the petitioner seeks permission to withdraw this
petition at this stage, since the charge-sheet is not yet filed.

Permission
as prayed for is granted.

In
view of the above, this petition is disposed of as withdrawn.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top