Gujarat High Court High Court

Pravinbhai vs State on 21 October, 2011

Gujarat High Court
Pravinbhai vs State on 21 October, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14645/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14645 of 2009
 

In


 

CRIMINAL
MISC.APPLICATION No. 4546 of 2009
 

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

 

PRAVINBHAI
JETHABHAI GANGADIA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SAMIR B GOHIL for
Applicant(s) : 1, 
MR. TUSHAR K. PATEL PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 15/01/2010 

 

 
 
ORAL
ORDER

After
arguing for some time, when the Court is not inclined to grant
prayers made in the application, Mr. Samir B. Gohil, learned counsel
for the applicant, prays that he may be permitted to withdraw the
application. Permission to do so is granted. The application is
disposed of, as withdrawn.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top