Gujarat High Court High Court

Naran vs State on 25 July, 2011

Gujarat High Court
Naran vs State on 25 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1310/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1310 of 2011
 

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

 

NARAN
KARSAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KRISHNA U MISHRA for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 25/07/2011 

 

 
 
ORAL
ORDER

Ms.Krishna
Mishra, learned
advocate appearing on behalf of the petitioner
seeks permission to withdraw the present petition, as according to
her, the same has become infructuous.

Permission
as prayed for is granted. Present petition is dismissed as withdrawn.

[M.R.

SHAH, J.]

rafik

   

Top