Gujarat High Court High Court

Dhansukhbhai vs State on 11 January, 2010

Gujarat High Court
Dhansukhbhai vs State on 11 January, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14307/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14307 of 2009
 

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


 

DHANSUKHBHAI
@ DHANIYO VANUBHAI KOMLI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MOUSAM R YAGNIK for
Applicant(s) : 1, 
MS. KRINA CALLA, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 11/01/2010 

 

 
 
ORAL
ORDER

Ms.

Krina Calla learned A.P.P. submits that during the pendency of this
application the charge-sheet was filed on 16.12.2009.

In
view of the above, Mr. M.R. Yagnik learned advocate for the applicant
seeks permission to withdraw this application. Permission, as prayed
for, is granted. The application stands disposed of as withdrawn.
Rule is discharged.

(H.B.ANTANI,
J.)

Shekhar

   

Top