Gujarat High Court
Jaysukhbhai vs State on 21 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/9136/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9136 of 2011
=========================================================
JAYSUKHBHAI
BABUBHAI VAGHELA & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
HARDIK A DAVE for
Applicant(s) : 1 - 3.
Ms.Manisha L Shah, APP for Respondent(s) :
1,
MS MANISHA LAVKUMAR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/07/2011
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application at this stage. Permission granted as prayed for. Matter
stands disposed of as withdrawn. Rule stands discharged.
(
Anant S Dave, J )
srilatha
Top