Gujarat High Court
Sahistaben vs State on 21 October, 2011
Gujarat High Court Case Information System
Print
CR.RA/439/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 439 of 2011
=========================================================
SAHISTABEN
W/O ASRAFBHAI RAHIMBHAI LOHIA - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
BM MANGUKIYA for
Applicant(s) : 1,MS BELA A PRAJAPATI for Applicant(s) : 1,
MR KP
RAVAL, ADDL.PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 21/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The application is
withdrawn with a view to exercising the right of assisting the
prosecution in the appeal, which is filed and already admitted by
this Court, by way of Criminal Appeal No.1155 of 2011. Accordingly,
it is dismissed as withdrawn.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top