Gujarat High Court High Court

Jaiminbhai vs State on 26 September, 2011

Gujarat High Court
Jaiminbhai vs State on 26 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10566/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10566 of 2011
 

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

 

JAIMINBHAI
RAJUBHAI RAMANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KB ANANDJIWALA for
Applicant(s) : 1, 
MR CHIRAG PAREKH FOR MR AM DAGLI for
complainant, 

 

MS CHETNA
SHAH, AGP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 26/09/2011 

 

 
ORAL
ORDER

Heard.

After
some arguments, learned advocate appearing for applicant seeks
permission to withdraw this application.

The
permission sought for is granted.

The
application stands disposed of accordingly as withdrawn. Rule is
discharged.

(Z.K.SAIYED,
J.)

(ila)

   

Top