Gujarat High Court
Thakor vs State on 17 June, 2011
Gujarat High Court Case Information System
Print
SCR.A/774/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 774 of 2011
=========================================================
THAKOR
NANUBHAI GANDABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
YJ PATEL for
Applicant(s) : 1,
MR. KL PANDYA, APP PUBLIC PROSECUTOR for
Respondent(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) :
2,
NOTICE NOT RECD BACK for Respondent(s) : 3, 5,
MS URVI A
RAVAL for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 17/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate for the petitioner seeks permission to withdraw the petition
at this stage.
Permission,
as prayed for, is granted. The petition stands disposed of
accordingly. Notice discharged.
(A.L.
DAVE, J)
(BANKIM.N.MEHTA,
J)
shekhar/-
Top