Gujarat High Court High Court

Harishbhai vs State on 23 February, 2010

Gujarat High Court
Harishbhai vs State on 23 February, 2010
Author: A.L.Dave,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1626/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1626 of 2010
 

In


 

CRIMINAL
APPEAL No. 1558 of 2008
 

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

 

HARISHBHAI
KATHADBHAI JEBALIA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
HETVI H SANCHETI for
Applicant(s) : 1, 
MR LB DABHI APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 23/02/2010  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Learned
advocate Ms Hetvi Sancheti for the applicant seeks permission to
withdraw the application. Permission as prayed for is granted. The
application stands disposed of as withdrawn.

(A.L.

DAVE, J.)

(HARSHA
DEVANI, J.)

zgs/-

   

Top