Gujarat High Court
Savji vs State on 1 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/1876/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1876 of 2011
In
CRIMINAL
APPEAL No. 656 of 2006
=========================================================
SAVJI
VACHHIYA MAHESHWARI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
KB ANANDJIWALA for
Applicant(s) : 1 - 3.MR ANKIT Y BACHANI for Applicant(s) : 1 - 2.
MR
J K SHAH, ADDL PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 01/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Learned
Advocate, Mr.Kalpesh Gurnani, for Mr.Ankit Y Bachani, for the
applicant seeks permission to withdraw this application. Permission,
as prayed for, is granted. Application is disposed of as withdrawn.
(RAVI
R TRIPATHI, J.)
(P
P BHATT, J.)
sompura
Top