Gujarat High Court
Jitubhai vs State on 16 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/2959/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2959 of 2011
=========================================================
JITUBHAI
DANABHAI SELAVADA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ZUBIN F BHARDA for
Applicant(s) : 1 - 2.
MR. R.C. KODEKAR, ADDL. PUBLIC PROSECUTOR
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 16/03/2011
ORAL
ORDER
Rule.
Learned APP Mr. R.C. Kodekar waives service of notice of
Rule on behalf of the respondent-State.
Learned
counsel appearing for the applicants seeks permission to withdraw
this application. Permission as sought for is granted. The
application is disposed of as withdrawn. Rule is discharged.
(Z.K.SAIYED,J.)
Vahid
Top