Gujarat High Court High Court

Pravinbhai vs State on 17 September, 2010

Gujarat High Court
Pravinbhai vs State on 17 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10901/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10901 of 2010
 

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

 

PRAVINBHAI
DHIRAJLAL NAGADIA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
DHARMESH
D NANAVATY for
Applicant(s) : 1, 
MS CHETNA SHAH ADDL PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 17/09/2010 

 

 
 
ORAL
ORDER

Counsel
for the petitioner submitted that he will produce rent receipt of
godown in question before the Investigating Officer to demonstrate
that the petitioner was not in possession of the godown from where
the kerosene and other materials were found. For this purpose, he
seeks permission to withdraw this petition.

Permission,
as sought for, is granted.

Disposed
of accordingly.

(
AKIL KURESHI, J. )

kailash

   

Top