Gujarat High Court High Court

Chandrikaben vs State on 12 August, 2010

Gujarat High Court
Chandrikaben vs State on 12 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8876/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8876 of 2010
 

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

 

CHANDRIKABEN
W/O DIPAK GANGARAM RAMAVAT & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAXIT J DHOLAKIA for
Applicant(s) : 1 - 2. 
MR AJ DESAI, APP for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 12/08/2010 

 

 
 
ORAL
ORDER

Heard
learned Advocate for the applicant and learned APP for the respondent
State.

After
some arguments, learned Advocate for the applicant seeks permission
to withdraw this application. Permission, as prayed for, is granted.
Dismissed as withdrawn. Rule is discharged.

(Z.K.SAIYED,
J.)

sas

   

Top