Gujarat High Court High Court

Jagdish vs State on 5 July, 2011

Gujarat High Court
Jagdish vs State on 5 July, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5774/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5774 of 2011
 

In


 

CRIMINAL
APPEAL No. 1300 of 2007
 

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

 

JAGDISH
@ JAGO MANDANBHAI KALARIA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MADANSINGH
O BAROD for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 05/07/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr Baroda seeks permission to withdraw this application with
a permission to file a fresh application if the appeal is not heard
within a period of six months. Permission is granted. This
application stands disposed of as withdrawn.

[
Z.K.SAIYED, J.]

mandora/

   

Top