Gujarat High Court High Court

Vivek vs State on 26 November, 2010

Gujarat High Court
Vivek vs State on 26 November, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11511/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11511 of 2010
 

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

 

VIVEK
KAMLESH KARNIK - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HEMANT B RAVAL for
Applicant(s) : 1, 
MR HL JANI APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 26/11/2010 

 

ORAL
ORDER

1. Learned
advocate Mr.Raval for the applicant seeks permission to withdraw this
application as the trial is almost over.

2. In
view of the above, permission, as prayed for, is granted. The
application stands disposed of as withdrawn. Rule is discharged.

3. The
liberty is reserved to the learned advocate to move appropriate
application, if the trial is not over within reasonable time.

(H.B.ANTANI,
J.)

Hitesh

   

Top