Gujarat High Court High Court

Manojsang vs State on 23 December, 2010

Gujarat High Court
Manojsang vs State on 23 December, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15608/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15608 of 2010
 

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


 

MANOJSANG
DOLTUSANG DARBAR (ZALA) - Applicant
 

Versus
 

STATE
OF GUJARAT & 2 - Respondents
 

======================================
Appearance : 
MR.RAJESH
B SONI for the Applicant. 
MR K.P.RAWAL,APP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 23/12/2010 

 

 
ORAL
ORDER

Mr.Rajesh
Soni, learned advocate appearing on behalf of the applicant seeks
permission to withdraw the present application. Permission is,
accordingly, granted. The present application is dismissed as
withdrawn.

[M.R.SHAH,J]

*dipti

   

Top