Gujarat High Court
Bharat vs State on 10 June, 2011
Gujarat High Court Case Information System
Print
R/CR.MA/7877/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No 7877 of 2011
================================================================
BHARAT
@ PAILOT RAMESHBHAI THAKOR....Applicant(s)
Versus
STATE
OF GUJARAT....Respondent(s)
================================================================
Appearance:
MR.MRUDUL
M BAROT as ADVOCATE for the Applicant(s) No. 1
MR
JK SHAH, ADDL. PUBLIC PROSECUTOR for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 10/06/2011
ORAL
ORDER
Learned
Advocate Mr.Barot for the applicant seeks permission to withdraw this
application. Permission as prayed for is granted. Application
stands rejected as withdrawn.
(J.B.PARDIWALA,
J.)
satish
Page
1 of 1
Top