Gujarat High Court High Court

Kannaiyalal vs State on 7 July, 2011

Gujarat High Court
Kannaiyalal vs State on 7 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5911/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5911 of 2011
 

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

KANNAIYALAL
ARJANBHAI BHARWAD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
MM TIRMIZI for
Applicant(s) : 1, 
MR KP RAVAL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 2, 
MR
JAYENDRA M SHAH for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 28/06/2011 

 

 
ORAL
ORDER

Shri
Tirmizi, learned advocate appearing on behalf of the applicant seeks
permission to withdraw the present application.

Permission
is, accordingly, granted. Application is dismissed as withdrawn.
Notice discharged.

(M.R.

Shah, J.)

*menon

   

Top