Gujarat High Court High Court

Kalpesh vs State on 11 August, 2011

Gujarat High Court
Kalpesh vs State on 11 August, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3812/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3812 of 2011
 

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


 

KALPESH
GAGJIBHAI RANPARIA & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR.D
K.PUJ for
Applicant(s) : 1 - 3. 
Mr.L.R.Pujari, APP for Respondent(s) : 1, 
MR
HARDIK A DAVE for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 11/08/2011 

 

 
 
ORAL
ORDER

Learned
APP Mr.Pujari, on instructions, submits that in this case ‘C’ Summary
is filed by the Investigating Officer before the concerned Court and
it is pending before the concerned Court for taking decision.

In
view of the above, learned advocate for the applicant seeks
permission to withdraw this application. Permission as prayed for is
granted. This application stands disposed of as withdrawn. Rule is
discharged. The applicants are at liberty to approach this Court in
case of difficulty.

( M.D.Shah, J )

srilatha

   

Top