Gujarat High Court High Court

Ganesh vs State on 1 April, 2010

Gujarat High Court
Ganesh vs State on 1 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3154/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3154 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 2278 of 2010
 

In
SPECIAL CRIMINAL APPLICATION No. 235 of 2010
 

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

 

GANESH
PANA BHATI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SUBHADRA G PATEL for
Applicant(s) : 1, 
MS.T.K.PATEL, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 01/04/2010 

 

 
 
					ORAL
ORDER

Ms.S.G.Patel,
Learned advocate for the applicant seeks permission to withdraw the
application. Permission, as prayed for, is granted. Application
stands disposed of as withdrawn.

(H.B.ANTANI,J.)

Girish

   

Top