Gujarat High Court High Court

Rakesh vs State on 28 February, 2011

Gujarat High Court
Rakesh vs State on 28 February, 2011
Author: J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2448/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2448 of 2011
 

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


 

RAKESH
@ RAMESH NATHURAM VARMAJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
DHARMESH V SHAH for
Applicant(s) : 1, 
MR AJ DESAI, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 28/02/2011 

 

 
 
ORAL
ORDER

Mr.

Dharmesh V. Shah learned Advocate for the accused applicant seeks
permission to withdraw this application.

Permission
as prayed for is granted.

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view of the above, this application is disposed of as withdrawn.

Sd/-

(J.B.

Pardiwala, J.)

Caroline

   

Top