Gujarat High Court High Court

Shaileshbhai vs State on 11 January, 2011

Gujarat High Court
Shaileshbhai vs State on 11 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/70/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 70 of 2011
 

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

 

SHAILESHBHAI
DATTARAM YADAV - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
SHIVANI
RAJPUROHIT for
Applicant(s) : 1, 
MR DC SEJPAL, APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 11/01/2011 

 

 ORAL
ORDER

Counsel for the
petitioner places on record communication dated 06.01.2011 and on the
basis of which she seeks permission to withdraw the petition.
Permission granted. Disposed of accordingly. NOTICE discharged.

Sd/-

[AKIL KURESHI, J]

Bhavesh*

   

Top