Gujarat High Court High Court

Vijaysinh vs State on 9 May, 2011

Gujarat High Court
Vijaysinh vs State on 9 May, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1140/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1140 of 2011
 

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

 

VIJAYSINH
BHAIJI THAKORE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JR SHAH for
Applicant(s) : 1, 
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 09/05/2011 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner seeks permission to withdraw this
application with a view to approach the higher authority of the
police or to lodge complaint before the concerned criminal court.
Permission as prayed for is granted. The application stands disposed
of as withdrawn.

(M
D SHAH, J.)

syed/

   

Top