Gujarat High Court High Court

Vishnu vs State on 8 August, 2011

Gujarat High Court
Vishnu vs State on 8 August, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6880/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6880 of 2011
 

In


 

CRIMINAL
APPEAL No. 615 of 2011
 

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

 

VISHNU
BHAI PITAMBAR BHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CHETAN B RAVAL for
Applicant(s) : 1, 
MR HL JANI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 08/08/2011  
 
ORAL ORDER

Mr.C.

B. Raval, learned advocate for the applicant seeks permission to
withdraw this application. Permission as prayed for is granted. This
application stands disposed of as withdrawn.

(Z. K. SAIYED,
J.)

kks

   

Top