Gujarat High Court High Court

Rameshbhai vs State on 15 June, 2010

Gujarat High Court
Rameshbhai vs State on 15 June, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5717/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5717 of 2010
 

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

 

RAMESHBHAI
GOVINDBHAI RATHVA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARDIK A DAVE for
Applicant(s) : 1, 
MR
DIVYESH SEJPAL APP
for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 15/06/2010 

 

ORAL
ORDER

Learned
advocate Mr.H.A. Dave for the applicant seeks permission to withdraw
this application as the chargesheet is not filed. Permission, as
prayed for, is granted. The application stands disposed of as
withdrawn.

(H.B.ANTANI,
J.)

Hitesh

   

Top