Gujarat High Court High Court

Bhikhabhai vs State on 21 November, 2011

Gujarat High Court
Bhikhabhai vs State on 21 November, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15956/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15956 of 2011
 

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

 

BHIKHABHAI
KESHAVLAL PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SAAD AIJAZ KHAN for
Applicant(s) : 1, 
MS KRINA CALLA, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 21/11/2011 

 

 
 
ORAL
ORDER

Heard.

Rule.

After
some arguments, learned advocate appearing for applicant seeks
permission to withdraw this application.

The
permission sought for is granted.

The
application stands disposed of accordingly as withdrawn. Rule is
discharged.

(Z.K.SAIYED,
J.)

(ila)

   

Top