Gujarat High Court
Natubhai vs State on 29 July, 2011
Gujarat High Court Case Information System
Print
SCR.A/378/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 378 of 2011
=========================================
NATUBHAI
HARGOVINDBHAI BAROT & 4 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
PP MAJMUDAR for
Applicant(s) : 1 - 5.
MR LB DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR MAHENDRA K PATEL for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 29/07/2011
ORAL
ORDER
Shri
Majmudar, learned advocate appearing on behalf of the applicants
seeks permission to withdraw the present application. Permission is,
accordingly, granted. Application is dismissed as withdrawn. Notice
discharged. Ad-interim relief granted earlier stands vacated
forthwith.
(M.R.
Shah, J.)
*menon
Top