Gujarat High Court
Viram vs State on 17 June, 2011
Gujarat High Court Case Information System
Print
CR.MA/4927/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4927 of 2011
=========================================================
VIRAM
RAMJI GOHIL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
KIRIT R CHAUDHARI for
Applicant(s) : 1,
MR MAULIK G NANAVATI, ADDL.PUBLIC PROSECUTOR for
Respondent
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 17/06/2011
ORAL
ORDER
Mr.Kirit
R.Chaudhary, learned advocate for the applicant, prays for permission
to withdraw the application with liberty to approach the Court in
case the Trial is not completed within a reasonable period of time.
Permission
to withdraw the application, with liberty as above, is granted. The
application is disposed of as withdrawn.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top