Gujarat High Court
Shailendrasinh vs State on 11 February, 2011
Gujarat High Court Case Information System
Print
SCR.A/307/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 307 of 2011
=========================================================
SHAILENDRASINH
RAJENDRASINH JADEJA-CONVICT PRISONER NO.38617 - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Applicant(s) : 1,
MR DC SEJPAL APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 11/02/2011
ORAL
ORDER
Ms.K.U.
Mishra, learned advocate for the applicant seeks permission to
withdraw the petition.
The
permission to withdraw the petition is granted. The petition stands
disposed of as withdrawn.
(K.M.
Thaker, J.)
rakesh/
Top