Gujarat High Court
Laxmanji vs State on 4 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/10621/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No.10621 of 2011
=========================================
LAXMANJI
SURTAJI THAKOR (MALUNA) - Applicant(s)
Versus
STATE
OF GUJARAT & 7 - Respondent(s)
=========================================
Appearance:
MR
NEHAL R JOSHI for
Applicant(s): 1,
MS ARCHANA C RAVAL for Applicant(s): 1,
MS CM
SHAH, ADDITIONAL PUBLIC PROSECUTOR for Respondent(s): 1,
None for
Respondent(s): 2 - 8.
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
Date
: 04/08/2011
ORAL
ORDER
1. Mr.
N.R. Joshi, learned advocate for the applicant seeks permission to
withdraw the application.
2. Permission
to withdraw the application is granted. The application is rejected
as withdrawn.
(
Harsha Devani, J. )
hki
Top