Gujarat High Court High Court

Ashokbhai vs State on 24 March, 2011

Gujarat High Court
Ashokbhai vs State on 24 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/16834/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 16834 of 2008
 

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

 

ASHOKBHAI
KACHRABHAI JINJUVADIA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TUSHAR L SHETH for
Applicant(s) : 1, 
MR
LB DABHI, ADDL PUBLIC
PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 05/02/2009 

 

ORAL
ORDER

Mr.Tushar
L.Sheth, learned counsel for the applicant, states that he may be
permitted to withdraw the application. Permission, as prayed for, is
granted. The application is disposed of as withdrawn.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top