Gujarat High Court
Sunita vs State on 27 May, 2011
Gujarat High Court Case Information System
Print
R/CR.MA/7246/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No 7246 of 2011
================================================================
SUNITA
ASHOKBHAI CHUNARA - UNDER TRIAL PRISONER....Applicant(s)
Versus
STATE
OF GUJARAT....Respondent(s)
================================================================
Appearance:
MS
JAYSHREE C BHATT as ADVOCATE for the Applicant(s) No. 1
MR
LB DABHI, APP for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 27/05/2011
ORAL
ORDER
Rule. Service of
rule is waived by Mr. LB Dabhi, Ld. APP for the opponent State.
Ms. Jayshree Bhatt,
Ld. Advocate for the applicant has submitted that she does not
press this application and seeks permission to withdraw the
application. Permission, as sought for, is granted. The application
is rejected as withdrawn at this stage.
Rule is discharged.
(G.
B. SHAH, J.)
VR Pansala.
Page
1 of 1
Top