Gujarat High Court High Court

A vs State on 20 March, 2009

Gujarat High Court
A vs State on 20 March, 2009
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/707620/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7076 of 2000
 

In


 

CRIMINAL
MISC.APPLICATION No. 7076 of 2000
 

In
CRIMINAL MISC.APPLICATION No. 7076 of 2000
 

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

 

A
D BHALANI , GENERAL MANAGER & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KB ANANDJIWALA for
Applicant(s) : 1 - 2. 
MR JK SHAH, ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR RR MARSHALL for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 20/03/2009 

 

 
 
ORAL
ORDER

Mr.

Anandjiwala, learned advocate appearing for the applicants seeks
permission to withdraw this application. Permission as prayed for is
granted. Application stands disposed of as withdrawn. Rule is
discharged. Interim relief if any stands vacated.

(K.S.

JHAVERI, J.)

Divya//

   

Top