Gujarat High Court
Pravinbhai vs State on 3 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/2544/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2544 of 2011
In
CRIMINAL
MISC.APPLICATION No. 11158 of 2007
======================================
PRAVINBHAI
SHANKARBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
======================================
Appearance :
MR
PRATIK B BAROT for Applicant
Mr.
A.J. Desai, APP, for respondent
No.1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 03/03/2011
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application at this stage.
Permission
is granted.
This
application stands disposed of as withdrawn. It is made clear that
this Court has not entered into the merits of the case and the trial
court shall consider the case of the applicant afresh about
modification of the condition without being influenced by the order
passed by this Court earlier.
(ANANT
S. DAVE, J.)
(swamy)
Top