Gujarat High Court
Rajuji vs State on 18 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/2838/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2838 of 2011
=============================================
RAJUJI
CHANDANJI RAJPUT & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance
:
MR PRATIK B BAROT for
Applicant(s) : 1 - 2.
MR AJ DESAI ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/03/2011
ORAL
ORDER
Learned
advocate for the applicants seek permission to withdraw this
application as not pressed.
Permission
granted as prayed for. Matter stands disposed of as withdrawn. Rule
is discharged.
[ANANT
S. DAVE, J.]
//smita//
Top