Gujarat High Court High Court

Rajesh vs State on 12 May, 2010

Gujarat High Court
Rajesh vs State on 12 May, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4845/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4845 of 2010
 

In


 

CRIMINAL
APPEAL No. 862 of 2007
 

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

 

RAJESH
@ LALO SHANKARBHAI BHAKHARIYA (VANKAR) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRASHANT MANKAD for
Applicant(s) : 1,MR CHIRAG M PAWAR for Applicant(s) : 1, 
MR
MENGDE, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 12/05/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Learned
advocate for the applicant seeks permission to withdraw this
application.

Permission,
as prayed for is granted. The application stands disposed of as
withdrawn.

(A.L.

DAVE, J.)

(BANKIM.N.MEHTA,
J.)

shekhar/-

   

Top