Gujarat High Court High Court

Arun vs State on 1 February, 2010

Gujarat High Court
Arun vs State on 1 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/718/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 718 of 2009
 

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

 

ARUN
VASANTLAL PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARSHADRAY A DAVE for
Applicant(s) : 1,MR HARDIK A DAVE for Applicant(s) : 1, 
MR RC
KODEKAR, APP for Respondent(s) : 1, 
MR YN RAVANI for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 01/02/2010 

 

 
 
ORAL
ORDER

Learned
Counsel for the petitioner seeks permission to withdraw the petition.

Disposed
of as withdrawn. I express no opinion on rival contentions.

(Akil
Kureshi,J.)

(raghu)

   

Top