Gujarat High Court High Court

Tulsidas vs State on 13 April, 2010

Gujarat High Court
Tulsidas vs State on 13 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3465/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3465 of 2010
 

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


 

TULSIDAS
BHIKHABHAI KHALASI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=============================================
 
Appearance : 
MR
MANAN A SHAH for Applicant(s) : 1, 
MR SHIVANG J SHUKLA APP APP for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 13/04/2010 

 

ORAL
ORDER

Learned
advocate for the applicant seeks permission to withdraw this
application, at this stage, with a view to avail remedy available
under the Code of Criminal Procedure, 1973.

Permission,
as prayed for, is granted.

This
application stands disposed of as withdrawn.

[Anant
S. Dave, J.]

*pvv

   

Top