Gujarat High Court
Rameshkumar vs State on 28 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/2937/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2937 of 2011
In
CRIMINAL
APPEAL No. 1081 of 2008
=========================================================
RAMESHKUMAR
SAKHARAM RAVDE - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
HITESH S PADHYA for
Applicant(s) : 1,MR PP MAJMUDAR for Applicant(s) : 1,
MR. H.L.
JANI, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 21/03/2011
ORAL
ORDER
Rule.
Learned APP Mr. H.L. Jani waives service of notice of Rule on behalf
of the respondent-State.
Learned
counsel Mr. P.P. Majmudar appearing for the applicant seeks
permission to withdraw this application. Permission as sought for is
granted. The application is disposed of as withdrawn. Rule is
discharged.
(Z.K.SAIYED,J.)
Vahid
Top