Gujarat High Court High Court

Dhanjibhai vs State on 4 August, 2011

Gujarat High Court
Dhanjibhai vs State on 4 August, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10200/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10200 of 2011
 

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

 

DHANJIBHAI
MOGHAJI JHADAV & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NR KODEKAR for
Applicant(s) : 1 - 2. 
MS ML SHAH, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 04/08/2011 

 

 
 
ORAL
ORDER

Learned
advocate for the applicants seeks permission to withdraw this
application at this stage. Permission as prayed for is granted.
Disposed of as withdrawn. Rule is discharged.

[ANANT
S. DAVE, J.]

syed/

   

Top