Gujarat High Court
Ramanbhai vs State on 21 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/4431/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4431 of 2011
=========================================================
RAMANBHAI
RAVJIBHAI PADHIYAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
TEJAS M BAROT for Applicant(s) : 1,
MR AJ DESAI APP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/04/2011
ORAL
ORDER
Learned
advocate appearing on behalf of the applicant does not press this
application at this stage and seeks permission to withdraw the
present application. Permission as prayed for is granted. Application
stands rejected as withdrawn. Rule discharged.
[Anant
S. Dave, J.]
(ashish)
Top