Gujarat High Court High Court

Rajratan vs State on 15 July, 2011

Gujarat High Court
Rajratan vs State on 15 July, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/564/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 564 of 2006
 

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

RAJRATAN
BIRDICHANDRA GUPTA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
JAYANT P BHATT for
Applicant(s) : 1, 
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR ADIL R MIRZA for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 15/07/2011 

 

ORAL
ORDER

Mr.Jayant
Bhatt, learned Advocate for the applicant seeks permission to
withdraw present petition in view of letter dated 04.05.2011 received
from the applicant. Permission is granted. Petition is disposed of
as withdrawn. Rule discharged. Interim relief, if any, stands
vacated. Letter dated 04.05.2011 is ordered to be taken on record.

[M.D.Shah,
J.]

satish

   

Top