Gujarat High Court High Court

Rajesh vs State on 13 September, 2011

Gujarat High Court
Rajesh vs State on 13 September, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/CR.MA/7155/2011
	                                                                    
	   ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


 


 


CRIMINAL
MISC.APPLICATION  No 7155 of 2011
 


 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

RAJESH
			VADHUMAL VIDHANI....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT....Respondent(s)
		
	

 

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

Appearance:
 

MR.S
G PATHAN as ADVOCATE for the Applicant(s) No. 1
 

MR
LB DABHI, ADDL.PUBLIC PROSECUTOR for the RESPONDENT(s) No. 1
 

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

 


 
	  
	 
	  
		 
			 

CORAM: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 


Date
: 24/05/2011
 


ORAL
ORDER

(PER
: HONOURABLE MR.JUSTICE G.B.SHAH)

Learned
advocate Mr.S.G.Pathan for the applicant has sought permission to
withdraw this application. Permission as prayed for is granted. The
application stands disposed of as withdrawn.

(G.

B SHAH,J)

syed/

Page
1 of 1

   

Top