Gujarat High Court
Paneer vs State on 15 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/9266/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9266 of 2011
=========================================
PANEER
@ TAMBI SAVRIMAL SAITIYAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
BC DAVE for Applicant(s) : 1,MR KUNAL B DAVE for Applicant(s) : 1,
MS
MANISHA L SHAH ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 15/07/2011
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application at this stage.
Permission
granted as prayed for. Matter stands disposed of as withdrawn. Rule
is discharged.
[ANANT
S. DAVE, J.]
//smita//
Top