Gujarat High Court
Criminal Revision Application … vs Mr Hl Jani on 25 April, 2011
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL REVISION APPLICATION No 158 of 2003
--------------------------------------------------------------
RAJENDRA RAMNIKLAL NANDA
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Criminal Revision Application No. 158 of 2003
MRS NISHA M PARIKH for Petitioner Nos. 1-2
MR HL JANI, APP for Respondent No. 1 - State
--------------------------------------------------------------
CORAM : MR.JUSTICE SHARAD D.DAVE
Date of Order: 02/05/2003
ORAL ORDER
Heard Mrs.Nisha M. Parikh, learned advocate for
the petitioners and Mr.H.L.Jani, learned APP for the
respondent – State.
Learned Advocate for the petitioners seeks
permission to withdraw this petition. Permission
granted. This application is dismissed as withdrawn.
[Sharad D. Dave,J.]
vijay