Gujarat High Court High Court

Hardas vs State on 12 May, 2011

Gujarat High Court
Hardas vs State on 12 May, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6458/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6458 of 2011
 

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

HARDAS
NATHABHAI MAHIDA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
RUTURAJ NANAVATI for
Applicant(s) : 1, 
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 12/05/2011 

 

ORAL
ORDER

Learned
Advocate for the applicant seeks permission to withdraw present
application. Permission is granted. Present application is disposed
of as withdrawn.

[M.D.Shah,
J.]

satish

   

Top