Gujarat High Court
Amartji vs State on 30 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/4364/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4364 of 2011
In
CRIMINAL
APPEAL No. 467 of 2009
=========================================================
AMARTJI
CHAMAJI KOLI THAKORE THRO' CHHOTAJI CHAMANJI THAKORE - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Applicant(s)
PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 30/03/2011
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI
R.TRIPATHI)
Learned
advocate Ms.Krishna U. Mishra for the applicant seeks permission to
withdraw this application. Permission is granted. Disposed of as
withdrawn.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top