Gujarat High Court High Court

Anantrai vs State on 7 July, 2011

Gujarat High Court
Anantrai vs State on 7 July, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9485/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9485 of 2011
 

In


 

CRIMINAL
APPEAL No. 542 of 2005
 

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


 

ANANTRAI
DALPATRAI JOSHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
P B KHAMBHOLJA for Applicant(s) : 1, 
MR HL JANI, LD. ADDL. PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 07/07/2011
 

ORAL
ORDER

After
some arguments, Mr.Khambholja, learned counsel for the applicant,
seeks permission to withdraw the present application with liberty to
file fresh application if the main Criminal Appeal is not heard
within six months.

Permission
as prayed for is granted. Present application is disposed of as
withdrawn with liberty to applicant to file fresh application if the
main Criminal Appeal is not heard within six months.

(Z.

K. Saiyed, J)

Anup

   

Top