Gujarat High Court High Court

Nareshbhai vs State on 23 August, 2011

Gujarat High Court
Nareshbhai vs State on 23 August, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10617/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10617 of 2011
 

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


 

NARESHBHAI
SAVJIBHAI SETA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
M P SHAH for
Applicant(s) : 1,MS. KRUTI M SHAH for Applicant(s) : 1, 
Ms M L
SHAH, APP for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 23/08/2011 

 

 
ORAL
ORDER

Counsel
for the applicant seeks permission to withdraw the application at
this stage. It is submitted that though trial is on verge of
commencement, no witness is yet examined.

In
view of the above, the application is disposed of as withdrawn. Rule
is discharged.

[ANANT
S. DAVE, J.]

JYOTI

   

Top