Gujarat High Court
Raniben vs State on 17 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/1859/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1859 of 2011
In
CRIMINAL
APPEAL No. 505 of 2006
=========================================================
RANIBEN
JIVABHAI SOLANKI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MRS
SHILPA R SHAH for
Applicant(s) : 1,MS TANUJA N KACHCHHI for Applicant(s) : 1,
Mr.K.P.
RAVAL, ADDL PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 17/02/2011
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI
R.TRIPATHI)
After
the matter is heard for some time, the learned advocate for the
applicant seeks permission to withdraw this application. Permission
is granted. The application is disposed of as withdrawn.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top