Gujarat High Court
Ashok vs State on 15 November, 2011
Gujarat High Court Case Information System Print CR.MA/12042/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 12042 of 2011 ====================================== ASHOK SARASCHANDRA SHARMA & 1 - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ====================================== Appearance : MR. VIJAY O SHARMA for Applicant(s) : 1 - 2. MS CM SHAH ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) : 1, MS ARCHANA R ACHARYA for Respondent(s) : 1, ====================================== CORAM : HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 15/11/2011 ORAL ORDER
Learned
advocate Mr. Vijay Nair for Mr. Vijay Sharma, learned advocate for
the applicants submitted that he is not pressing this application for
applicant No.1, as he is now in judicial custody. He seeks permission
to withdraw the application qua the applicant No.2 only.
Permission
is granted. The application stands disposed of as withdrawn. Rule is
discharged.
(Z.K.SAIYED,J.)
ynvyas
Top