Gujarat High Court
Dineshbhai vs State on 5 April, 2011
Gujarat High Court Case Information System
Print
SCR.A/327/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 327 of 2011
=========================================================
DINESHBHAI
KARSHANBHAI JOGADIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MS
BHARTI H RANA for
Applicant(s) : 1,
MS CM SHAH, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 2 -
4.
MR MAYUR RAJGURU for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 05/04/2011
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw present
application. Permission is granted. This application is disposed of
as withdrawn. Notice is discharged. Interim relief, if any, granted
earlier shall stand vacated.
[M.D.SHAH,
J.]
syed/
Top