Gujarat High Court
Jorubhai vs State on 8 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/11979/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11979 of 2011
=========================================================
JORUBHAI
BHAVKUBHAI KHAVAD - THRO' KIRANBEN J KHAVAD - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MRSMCHUDASAMA
for
Applicant(s) : 1,
MR MAULIK NANAVATI, APP for Respondent(s) :
1,
RULE NOT RECD BACK for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 08/09/2011
ORAL ORDER
Rule.
Mr.Maulik Nanavati, learned Additional Public Prosecutor,
waives service of Rule on behalf of the respondent-State.
Heard
Mr.Chudasma, learned advocate for the applicant. After some
arguments he seeks permission to withdraw this application.
Permission as prayed for is granted. This application stands disposed
of as withdrawn. Rule is discharged.
(Z. K. SAIYED,
J.)
kks
Top