Gujarat High Court High Court

Nayan vs State on 30 March, 2010

Gujarat High Court
Nayan vs State on 30 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2950/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2950 of 2010
 

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


 

NAYAN
JAYANT MEHTA (PROPRIETOR OF B V ENTERPRISE) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
H.S.MULIA for
Applicant(s) : 1, 
Mr Shivang Shah, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 30/03/2010 

 

 
 
ORAL
ORDER

Learned
Advocate for the applicant seeks permission to withdraw this
application at this stage with a view to avail the remedy available.
Permission as prayed for is granted. This application is disposed of
as withdrawn.

[ANANT
S. DAVE, J.]

msp

   

Top