Gujarat High Court
Shantilal vs State on 15 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/15504/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15504 of 2011
=========================================================
SHANTILAL
BHAGAJI KATHAVIYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
JIGAR G GADHAVI for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 15/11/2011
ORAL
ORDER
Rule.
Ms.Chenta M. Shah, learned Assistant Public Prosecutor waives service
of notice of Rule on behalf of respondent – State.
After
some arguments, learned counsel for the applicant seeks permission to
withdraw the present application.
Permission
as prayed for is granted. Present application stands disposed of
accordingly. Rule is discharged.
[Z.
K. Saiyed, J.]
..mitesh..
Top