Gujarat High Court High Court

Vikramji vs State on 5 September, 2011

Gujarat High Court
Vikramji vs State on 5 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12270/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12270 of 2011
 

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

 

VIKRAMJI
RAMESHJI THAKOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ABHAYKUMAR P SHAH for
Applicant(s) : 1, 
MR MAULIK NANAVATI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 05/09/2011 

 

 
 
ORAL
ORDER

Rule.

Learned APP waives service of Rule on behalf of the respondent –
State.

Heard.

After some arguments, learned Advocate for the applicant seeks
permission to withdraw this application. Permission granted. This
application is dismissed. Rule is discharged.

(Z.K.SAIYED,
J.)

sas

   

Top