Gujarat High Court
Maulik vs State on 7 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/3372/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3372 of 2011
======================================
MAULIK
SATISHBHAI SHETH - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
======================================
Appearance :
MR
CB UPADHYAYA for the Applicant.
MR K.P.RAWAL, APP for Respondent
No.1.
MR YH VYAS for Respondent
No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 27/06/2011
ORAL
ORDER
Learned
advocate appearing on behalf of the applicant seeks permission to
withdraw the present Criminal Misc.Application at this stage.
Permission is, accordingly, granted. The present Criminal
Misc.Application is dismissed as withdrawn at this stage. Notice is
discharged.
[M.R.SHAH,J]
*dipti
Top