Gujarat High Court High Court

Vijay vs State on 11 November, 2011

Gujarat High Court
Vijay vs State on 11 November, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15556/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15556 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 13174 of 2011
 

In
 


CRIMINAL
MISC.APPLICATION No. 13859 of 2007
 

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


 

VIJAY
KRISHANKUMAR AGRAWAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
SR SHARMA for
Applicant(s) : 1, 
MR JASWANT K SHAH, APP for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 11/11/2011 

 

 
 
ORAL
ORDER

Shri
Sharma, learned advocate appearing on behalf of the applicant seeks
permission to withdraw the present application with a liberty to file
afresh for seeking appropriate order for extension of time to give
public notice in the local newspaper at New Delhi as well as
Ahmedabad. Permission is accordingly granted. The present
application is dismissed as withdrawn with the above liberty.

(M.R.

SHAH, J.)

siji

   

Top