Gujarat High Court
====================================== vs Mr Pradip Bhate on 2 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/1053/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1053 of 2004
======================================
HARESHBHAI
NARAYANDAS MOTIANI
Versus
STATE
OF GUJARAT AND OTHERS
======================================
Appearance
:
MR SP HASURKAR for Applicant.
MR PRADIP BHATE, APP for Respondent No. 1.
NOTICE SERVED for
Respondent No. 2.
NOTICE UNSERVED for Respondent No. 3.
MS
ARCHANA U AMIN for Respondent No.
4.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE P.B.MAJMUDAR
Date
: 27/12/2005
ORAL
ORDER
Mr.Imran
Saiyed for Mr.S.P.Hasurkar, learned advocate for the applicant states
that, as per the instructions received from his client, he may be
permitted to withdraw this application.
Permission
is granted. Accordingly, this application is disposed of as
withdrawn. Notice is discharged.
(P.B.MAJMUDAR,
J.)
/malek
Top