Gujarat High Court
Devabhai vs State on 27 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/5801/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5801 of 2011
=========================================================
DEVABHAI
GANESHBHAI PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
DP KINARIWALA for
Applicant(s) : 1,MRRDKINARIWALA for Applicant(s) : 1,
MR JK SHAH,
ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 27/04/2011
ORAL
ORDER
Learned
Advocate for the petitioner seeks permission to withdraw this
petition at this stage.
Permission
as prayed for is granted.
In
view of the above, this petition is disposed of as withdrawn.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top