Gujarat High Court High Court

Karansinh vs State on 19 July, 2011

Gujarat High Court
Karansinh vs State on 19 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10048/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10048 of 2011
 

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

KARANSINH
JETHUSINH VAGHELA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR RJ GOSWAMI for Applicant(s)
: 1, 
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 19/07/2011 

 

 
 
ORAL
ORDER

Learned
advocate for the applicant seeks permission to withdraw this
application at this stage since charge-sheet is not filed.

Permission
granted as prayed for. Matter stands disposed of as withdrawn.

[ANANT
S. DAVE, J.]

//smita//

   

Top