Gujarat High Court
Ghanshyam vs State on 11 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/6216/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6216 of 2011
=========================================================
GHANSHYAM
DITABHAI MACHHAR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ND NANAVATI SR.ADV. WITH MR MA KHARADI
for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
MR
HRIDAY BUCH for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 11/07/2011
ORAL
ORDER
As
the investigation is going on, Mr.N.D. Nanavati, learned senior
advocate appearing on behalf of the petitioner
seeks
permission to withdraw the present petition.
Permission
as prayed for is granted. Present petition is dismissed as withdrawn.
Notice is discharged.
[M.R.
SHAH, J.]
rafik
Top