Gujarat High Court High Court

Takhatsang vs State on 7 July, 2011

Gujarat High Court
Takhatsang vs State on 7 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2768/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2768 of 2011
 

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

TAKHATSANG
NARANSANG - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR MANAV A
MEHTA for
Applicant(s) : 1, 
MR LB DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 27/06/2011 

 

 
ORAL
ORDER

Shri
Manav Mehta, learned advocate appearing on behalf of the applicant
seeks permission to withdraw the present application. Permission is,
accordingly, granted. Application is dismissed as withdrawn. Notice
discharged.

(M.R.

Shah, J.)

*menon

   

Top