Gujarat High Court High Court

Kantibhai vs State on 22 January, 2010

Gujarat High Court
Kantibhai vs State on 22 January, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14674/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14674 of 2009
 

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

 

KANTIBHAI
KALABHAI THAKORE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
IMRAN H PATHAN for
Applicant(s) : 1, 
MS. KRINA CALLA, ADDITIONAL PUBLIC PROSECUTOR
for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 22/01/2010 

 

 
 
					ORAL
ORDER

Learned
Advocate Mr. I.H.Pathan, seeks permission to withdraw the
application. Permission as prayed for is granted. Application stands
disposed of as withdrawn.

(H.B.ANTANI,J.)

Girish

   

Top