Gujarat High Court High Court

Musabhai vs State on 23 April, 2010

Gujarat High Court
Musabhai vs State on 23 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13938/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13938 of 2009
 

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


 

MUSABHAI
MAMADBHAI MOVAR & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=====================================================
 
Appearance
: 
MR
LR PATHAN for Applicant(s) : 1 - 3. 
MR DEVANG VYAS ADDITIONAL
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=====================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 23/04/2010 

 

 
ORAL
ORDER

Learned
advocate Mr. Sapa on behalf of Mr. L.R. Pathan, learned advocate
appearing on behalf of the applicants, submitted that the trial in
the matter is commenced and, therefore, he seeks permission to
withdraw the application.

Permission
as prayed for, is granted. The application stands disposed of as
withdrawn. Rule is discharged.

(H.B.ANTANI,
J.)

ynvyas

   

Top