Gujarat High Court High Court

Sanjaykumar vs State on 18 February, 2011

Gujarat High Court
Sanjaykumar vs State on 18 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1825/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1825 of 2011
 

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

SANJAYKUMAR
@ VIKKI BHAYAJIBHAI DAUDIYA GAGDEKAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
PREMAL R JOSHI for
Applicant(s) : 1, 
MS KRINA CALLA, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 18/02/2011 

 

 
ORAL
ORDER

1. Learned
advocate appearing on behalf of the applicant seeks permission to
withdraw the present application.

2. Permission
is, accordingly, granted. Application is dismissed as withdrawn.

(M.R.

Shah, J.)

*menon

   

Top