Gujarat High Court High Court

Tapankumar vs State on 19 July, 2011

Gujarat High Court
Tapankumar vs State on 19 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9965/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9965 of 2011
 

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

 

TAPANKUMAR
PRAVINBHAI JAYSWAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
EE SAIYED for
Applicant(s) : 1,MRS MUMTAZ SAIYED for Applicant(s) : 1, 
MR. L.B.
DABHI, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 19/07/2011 

 

 
 
ORAL
ORDER

Mr.

E.E. Saiyed, learend advocate appearing on behalf of applicant seeks
permission to withdraw this application. Permission as sought for is
granted. The present application is dismissed as withdrawn.

(M.R.SHAH,
J.)

Vahid

   

Top