Gujarat High Court
Harshad vs State on 30 May, 2011
Gujarat High Court Case Information System
Print
R/CR.MA/7306/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No 7306 of 2011
In
CRIMINAL APPEAL no 1864 of 2005
================================================================
HARSHAD
CHHANABHAI MAKWANA, THRO'KAMLABEN CHHANABHAI
MAKWANA....Applicant(s)
Versus
STATE
OF GUJARAT & 1....Respondent(s)
================================================================
Appearance:
MR
MJ BUDDHBHATTI as PERSONAL CAPACITY for the Applicant(s) No. 1
PARTY-IN-PERSON
as PERSONAL CAPACITY for the Applicant(s) No. 1
MR
JK SHAH, APP for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MS.JUSTICE B.M.TRIVEDI
Date
: 30/05/2011
ORAL
ORDER
Ms.
Jayshree Bhatt, learned advocate states that she has filed her
appearance today for the applicant before the registry of this Court.
She seeks permission to withdraw the present application
unconditionally. Permission, as sought for, is granted. Accordingly,
present application stands disposed of as withdrawn.
(B.
M. TRIVEDI, J.)
#Dave
Page
1 of 1
Top