Gujarat High Court High Court

Meraman vs State on 9 February, 2011

Gujarat High Court
Meraman vs State on 9 February, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/286/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 286 of 2011
 

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

MERAMAN
@ LANGI MALDE KHUNTI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR VIRAT G
POPAT for
Applicant(s) : 1, 
Ms C M Shah, Addl. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 09/02/2011 

 

 
 
ORAL
ORDER

Mr
Virat Popat, learned Advocate for the petitioner, after arguing the
case for some time, seeks permission to withdraw the petition with a
view to approach the concerned court to file application with
regard to the subject matter of this petition.

Permission
as prayed for is granted. Disposed of as withdrawn.

[ANANT S DAVE, J.]

msp

   

Top