Gujarat High Court High Court

Nilesh vs State on 22 June, 2011

Gujarat High Court
Nilesh vs State on 22 June, 2011
Author: K.M.Thaker,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/231/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 231 of 2011
 

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

 

NILESH
CHAMPAKBHAI PANCHAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARDIK A DAVE for
Applicant(s) : 1, 
MR. DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 22/06/2011 

 

 
 
ORAL
ORDER

Learned
counsel Mr. Hardik A. Dave, appearing for the applicant seeks
permission to withdraw this application at this stage. Permission as
sought for is granted. The application is disposed of as withdrawn.
Rule is discharged.

(K.M.THAKER,J.)

Vahid

   

Top