Gujarat High Court
Rohit vs State on 9 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/12612/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12612 of 2011
=========================================================
ROHIT
KISHANLAL SOTHALIYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MATAFER R PANDE for
Applicant(s) : 1,
MR RC KODEKAR APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 09/09/2011
ORAL
ORDER
Learned
counsel for the applicant seeks permission to withdraw this
successive bail application, at this stage.
Permission,
as prayed for, is granted.
This
application stands disposed of as withdrawn.
[Anant
S. Dave, J.]
*pvv
Top