Gujarat High Court High Court

Lilaben vs State on 5 May, 2010

Gujarat High Court
Lilaben vs State on 5 May, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1431/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1431 of 2010
 

In


 

CRIMINAL
APPEAL No. 3058 of 2008
 

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

 

LILABEN
@ CHANCHALBEN RAMESHBHAI TALPADA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
RANISHA VYAS FOR HL PATEL ADVOCATES
for
Applicant(s) : 1, 
MR LB DABHI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 05/05/2010
 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Ms.

Ranisha Vyas for H.L. Patel Advocates for the applicant seeks
permission to withdraw the petition as per instructions. Permission
granted. The present application is disposed of as withdrawn.

(Jayant
Patel, J)

(Z.

K. Saiyed, J)

Anup

   

Top