Gujarat High Court High Court

Vipulbhai vs State on 30 March, 2010

Gujarat High Court
Vipulbhai vs State on 30 March, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1026/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1026 of 2010
 

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

 

VIPULBHAI
ALIAS VIPO JAYANTIBHAI GOHIL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DHARMESH V SHAH for
Applicant(s) : 1, 
MR DC SEJPAL, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 30/03/2010 

 

ORAL
ORDER

Learned
APP Mr. D.C. Sejpal, representing the opponent State, at the outset,
submitted that the trial has already commenced and five witnesses as
on today have been examined in the case.

Considering
the aforesaid facts and circumstances, learned advocate for the
applicant seeks permission to withdraw this application. Permission,
as prayed for, is granted. The application stands disposed of as
withdrawn. Rule is discharged.

[H.B.

ANTANI, J.]

pirzada/-

   

Top