Gujarat High Court High Court

Gurmeetkumar vs State on 30 March, 2011

Gujarat High Court
Gurmeetkumar vs State on 30 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/514/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 514 of 2011
 

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

 

GURMEETKUMAR
MAHINDERSINGH PANCHAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARDIK A DAVE for
Applicant(s) : 1, 
Mr.L.R.Pujari, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 30/03/2011 

 

 
 
ORAL
ORDER

Learned
advocate for the applicant seeks permission to withdraw this petition
with liberty to file appropriate application before the trial Court.
Permission as sought for is granted. This petition stands disposed of
as withdrawn. It is clarified that if any application is filed by the
applicant, the trial Court will decide the same on its own merits, in
accordance with law and without being influenced by the order passed
by this Court.

(
M.D.Shah, J )

srilatha

   

Top