Gujarat High Court High Court

Rahul vs State on 21 April, 2011

Gujarat High Court
Rahul vs State on 21 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4780/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4780 of 2011
 

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

RAHUL
ALIAS BABLU ALIAS BABU SURESHBHAI NAGARDAS PANCHAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

============================================= 
Appearance
: 
MR TEJAS M BAROT for
Applicant(s) : 1, 
MR AJ DESAI ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 21/04/2011 

 

ORAL
ORDER

Learned
advocate for the applicant seeks permission to withdraw this
application at this stand as not pressed.

Permission
granted as prayed for. Matter stands disposed of as withdrawn. Rule
is discharged.

[ANANT
S. DAVE, J.]

//smita//

   

Top