Gujarat High Court High Court

Chirag vs State on 11 August, 2010

Gujarat High Court
Chirag vs State on 11 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8707/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CRIMINAL
MISC. APPLICATION No. 8707 of 2010
 

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

 

CHIRAG
@ CHINTU KISHORBHAI RANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SAAD AIJAZ KHAN
for
Applicant 
MR UMESH A TRIVEDI APP for
Respondent 
=========================================================


 


 


 
	  
	 
	  
		 
			 

CORAM
			:
						
		
		 
			 

 HONOURABLE
			MR.JUSTICE Z.K.SAIYED    11th August 2010
		
	

 

 
 ORAL
ORDER

Heard
learned advocate for the applicant and learned APP for the
respondent-State.

After
some arguments, learned advocate for the applicant seeks permission
to withdraw this Application. Permission is granted.

Criminal
Misc. Application stands dismissed as withdrawn. Rule is discharged.

{Z.K
Saiyed, J.}

Prakash*

   

Top