Gujarat High Court
Akhilesh vs State on 12 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/8547/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8547 of 2011
=========================================================
AKHILESH
KAMLA PRASAD DUBE - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
CHETAN B RAVAL for
Applicant(s) : 1,
MRS. MANISHA L. SHAH, ADDL. PUBLIC PROSECUTOR
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 12/07/2011
ORAL
ORDER
Learned
Advocate for the petitioner seeks permission to withdraw this
petition at this stage, since the charge-sheet is not yet filed.
Permission
as prayed for is granted.
In
view of the above, this petition is disposed of as withdrawn.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top