Gujarat High Court High Court

Vikubhai vs State on 11 May, 2010

Gujarat High Court
Vikubhai vs State on 11 May, 2010
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3235/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3235 of 2010
 

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

 

VIKUBHAI
MATRABHAI RABARI & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HRIDAY BUCH for
Applicant(s) : 1 - 2. 
MR LB DABHI, APP  for Respondent(s) : 1, 
MR
SIKANDER SAIYED for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 11/05/2010 

 

 
 
ORAL
ORDER

Learned
advocate Mr.Hriday Buch for the applicants seeks permission to
withdraw this application.

Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Rule is discharged.

[BANKIM
N.MEHTA, J.]

syed/

   

Top