Gujarat High Court High Court

Bhavinkumar vs State on 6 September, 2011

Gujarat High Court
Bhavinkumar vs State on 6 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12248/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12248 of 2011
 

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


 

BHAVINKUMAR
BHANUBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
AMRISH K PANDYA for
Applicant(s) : 1, 
MR MAULIK NANAVATI, LD. ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 06/09/2011
 

ORAL
ORDER

After
some arguments, Mr.Amrish Pandya, learned counsel for the applicant,
seeks permission to withdraw the present application.

Permission
as prayed for is granted. Present application is disposed of as
withdrawn.

(Z.

K. Saiyed, J)

Anup

   

Top