Gujarat High Court High Court

Naresh vs State on 21 April, 2010

Gujarat High Court
Naresh vs State on 21 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3139/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3139 of
2010 
 
=========================================================

 

NARESH
VINUBHAI KACHAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
EKANT G AHUJA for
Applicant(s) : 1, 
MR DC SEJPAL ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 21/04/2010  
 
ORAL ORDER

Learned advocate Mr.Ekant Ahuja for the applicant, after making
submissions at length, seeks permission to withdraw the application.
Permission, as prayed for, is granted. The application stands
disposed of as withdrawn. Rule is discharged.

(H.B.ANTANI,
J.)

Amit/-

   

Top