Gujarat High Court High Court

Ramzanali vs State on 31 January, 2011

Gujarat High Court
Ramzanali vs State on 31 January, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/151/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 151 of 2011
 

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


 

RAMZANALI
AKBARALI SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
RAMNANDAN SINGH for Applicant(s) : 1, 
MR KARTIK PANDYA APP for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 31/01/2011 

 

ORAL
ORDER

Learned
advocate for the petitioner seeks permission to withdraw this
petition, at this stage, with a view to pursue the representation
dated 18.01.2011 made by petitioner to the respondent No.2.

Permission,
as prayed for, is granted.

This
petition stands disposed of as withdrawn.

[Anant
S. Dave, J.]

*pvv

   

Top