Gujarat High Court High Court

Veraval vs State on 27 August, 2010

Gujarat High Court
Veraval vs State on 27 August, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4623/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4623 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 4919 of 2009
 

In
CRIMINAL MISC.APPLICATION No. 12084 of 2008
 

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

VERAVAL
RATNAKAR CO-OP BANK LTD, THRO' RECOVERY OFFICER - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
KETAN I ACHARYA for
Applicant(s) : 1,MRSBKACHARYA for Applicant(s) : 1, 
MR KARTIK
PANDYA, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 27/08/2010 

 

ORAL
ORDER

Mr.Acharya,
learned Advocate for the applicant seeks permission to withdraw
present Application. Permission is granted. This Application is
disposed of as withdrawn.

[M.D.Shah,
J.]

satish

   

Top