Gujarat High Court High Court

Ramsingbhai vs State on 4 March, 2011

Gujarat High Court
Ramsingbhai vs State on 4 March, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2026/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2026 of 2011
 

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


 

RAMSINGBHAI
BHAVSINGBHAI CHAVDA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=================================================
 
Appearance : 
MR
HARSHIT S TOLIA for Applicant(s) : 1, MR PARTH S TOLIA for
Applicant(s) : 1, 
MR AJ DESAI APP for Respondent(s) :
1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 04/03/2011 

 

ORAL
ORDER

Mr.

Harshit Tolia, learned advocate for the applicant, seeks permission
to withdraw this application, at this stage.

Permission,
as prayed for, is granted.

This
application stands disposed of as withdrawn.

[Anant
S. Dave, J.]

*pvv

   

Top