Gujarat High Court High Court

Preetkaur vs State on 25 February, 2010

Gujarat High Court
Preetkaur vs State on 25 February, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1511/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1511 of 2010
 

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

 

PREETKAUR
HARJEETSINGH TURA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MHM SHAIKH for
Applicant(s) : 1, 
MS KRINA CALLA ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 25/02/2010  
 
ORAL ORDER

Learned
advocate Mr.MHM Shaikh for the applicant 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stands disposed of as withdrawn.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