Gujarat High Court High Court

Hiren vs State on 8 September, 2011

Gujarat High Court
Hiren vs State on 8 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12485/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12485 of 2011
 

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


 

HIREN
NAROTTAMBHAI KOISA (RAMI) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
ARPIT A KAPADIA for Applicant(s) : 1, 
MR MAULIK NANAVTI ADDITIONAL
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 08/09/2011 

 

 
 
ORAL
ORDER

Learned advocate
appearing on behalf of the applicant seeks permission to withdraw the
application. Permission as prayed for is granted. The application
stands disposed of as withdrawn.

(Z.K.SAIYED, J.)

ynvyas

   

Top