Gujarat High Court High Court

Jaydeep vs Unknown on 3 October, 2011

Gujarat High Court
Jaydeep vs Unknown on 3 October, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/837/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 837 of 2011
 

With


 

CRIMINAL
MISC.APPLICATION No. 9630 of 2011
 

In
CRIMINAL APPEAL No. 837 of 2011
 

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


 

JAYDEEP
RAMNIKBHAI VARMORA & 2 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================================
 
Appearance : 
MR
AB GATESHANIYA for
Appellant(s) : 1 - 3. 
Mr.L.R.Pujari, APP for Opponent(s) : 1, 
None
for Opponent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 03/10/2011 

 

 
 
ORAL
ORDER

This
appeal is preferred before passing of the order by the trial Court.
Learned advocate for the appellants seeks permission to withdraw this
appeal with a permission to file fresh appeal after the trial Court
passes the order. Permission as prayed for is granted. The appeal
stands disposed of as withdrawn.

As
the appeal is disposed of as withdrawn, the Criminal Miscellaneous
Application does not survive and is accordingly disposed of.

(
M.D.Shah, J )

srilatha

   

Top