Gujarat High Court High Court

Melo vs State on 8 April, 2011

Gujarat High Court
Melo vs State on 8 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4943/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4943 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 3799 of 2011
 

In
 

CRIMINAL
APPEAL No. 1372 of 2007
 

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

MELO
@ MELAJI JERAMJIBHAI KHAVADIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

===================================== 
Appearance
: 
MS SUBHADRA G PATEL for
Applicant(s) : 1,MR MEHUL H RATHOD for Applicant(s) : 1, 
MR JK
SHAH, APP for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P. P. BHATT
		
	

 

 
 


 

Date
: 08/04/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

1.0 The
learned advocate for the application seeks permission to withdraw
this application.

2.0 Permission
is granted. The application is disposed of as withdrawn.

[
Ravi R. Tripathi, J. ]

[
P. P. Bhatt, J. ]

hiren

   

Top