Gujarat High Court High Court

Dineshbhai vs State on 13 April, 2011

Gujarat High Court
Dineshbhai vs State on 13 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4541/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4541 of 2011
 

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


 

DINESHBHAI
TEJABHAI RABARI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
BIPIN I MEHTA for
Applicant(s) : 1, 
MR AJ DESAI, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 13/04/2011 

 

 
 
ORAL
ORDER

Considering
the facts and circumstances of the case, learned Advocate for the
petitioner seeks permission to withdraw this petition at this stage.

Permission
as prayed for is granted.

In
view of the above, this petition is disposed of as withdrawn. Rule
discharged.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top