Gujarat High Court High Court

Dipakbhai vs State on 30 August, 2011

Gujarat High Court
Dipakbhai vs State on 30 August, 2011
Author: H.B.Antani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2277/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2277 of 2010
 

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

 

DIPAKBHAI
ARVINDLAL PANCHAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MA KHARADI for
Applicant(s) : 1, 
MR DC SEJPAL APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 26/03/2010 

 

ORAL
ORDER

Learned
advocate Mr.M.A. Kharadi for the applicant seeks permission to
withdraw this application. Permission, as prayed for, is granted. The
application stands disposed of as withdrawn. Rule is discharged.

(H.B.ANTANI,
J.)

Hitesh

   

Top