Gujarat High Court High Court

Ramjibhai vs State on 28 January, 2011

Gujarat High Court
Ramjibhai vs State on 28 January, 2011
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/593/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 593 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 13189 of 2009
 

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

 

RAMJIBHAI
GHUSABHAI RUPARELIA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PB KHANDHERIA for
Applicant(s) : 1 - 2. 
MR HL JANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 28/01/2011 

 

 
 
ORAL
ORDER

Learned
advocate for the applicants seeks permission to withdraw the
application. Permission, as prayed for, is granted. The application
stands disposed of as withdrawn.

[H.B.

ANTANI, J.]

pirzada/-

   

Top