Gujarat High Court
Ravindrasinh vs State on 17 February, 2011
Gujarat High Court Case Information System Print CR.MA/2112/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 2112 of 2011 ============================================= RAVINDRASINH @ RAVI JAYRAMSINH RAJPUT - UNDER TRIAL PRISONER - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ============================================= Appearance : MS JAYSHREE C BHATT for Applicant(s) : 1, MR AJ DESAI ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, ============================================= CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 17/02/2011 ORAL ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application.
Permission
granted as prayed for. Matter stands disposed of as withdrawn.
[ANANT
S. DAVE, J.]
//smita//
Top