Gujarat High Court
Ramprasad vs State on 18 October, 2011
Gujarat High Court Case Information System
Print
SCR.A/2690/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2690 of 2011
=========================================================
RAMPRASAD
GULAB PARGHI - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
BHUNESH C RUPERA for
Applicant(s) : 1,
MR HL JANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 18/10/2011
ORAL
ORDER
After
arguing for some time, learned advocate Mr. BC Rupera seeks
permission to withdraw this petition with a liberty to file an
appropriate application before the Court of Magistrate. Permission
granted. The petition stands disposed of as withdrawn.
(Rajesh
H. Shukla, J.)
(hn)
Top