Gujarat High Court High Court

Shantilal vs State on 15 November, 2011

Gujarat High Court
Shantilal vs State on 15 November, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15504/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15504 of 2011
 

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

 

SHANTILAL
BHAGAJI KATHAVIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JIGAR G GADHAVI for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 15/11/2011 

 

 
 


 

 
ORAL
ORDER

Rule.

Ms.Chenta M. Shah, learned Assistant Public Prosecutor waives service
of notice of Rule on behalf of respondent – State.

After
some arguments, learned counsel for the applicant seeks permission to
withdraw the present application.

Permission
as prayed for is granted. Present application stands disposed of
accordingly. Rule is discharged.

[Z.

K. Saiyed, J.]

..mitesh..

   

Top