Gujarat High Court High Court

========================================= vs Mr on 19 January, 2010

Gujarat High Court
========================================= vs Mr on 19 January, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4 of 2010
 

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

ARVINDSINH
PRATAPSINH BIHOLA & OTHERS
 

Versus
 

STATE
OF GUJARAT 

 

========================================= 
Appearance
: 
MR HARSHADRAY A DAVE for
Applicants
 

MR
HARDIK A DAVE for Applicants 
MS KRINA CALLA APP for Respondent
 

MR
CB RAVAL for Complainant 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 19/01/2010 

 

 
ORAL
ORDER

Learned
advocate Mr.H. A. Dave for the applicants 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application stands disposed of as withdrawn.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. ]

(vijay)

   

Top