Gujarat High Court High Court

Balvantsinh vs State on 23 March, 2010

Gujarat High Court
Balvantsinh vs State on 23 March, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2341/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2341 of 2010
 

In


 

CRIMINAL
APPEAL No. 900 of 2002
 

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

 

BALVANTSINH
@ BOBBY BADAL MOHANSINH CHAUHAN - Applicant
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=========================================================
 
Appearance
: 
MR
RK MISHRA for Applicant. 
MR HH PARIKH ADDL.PUBLIC PROSECUTOR for
Respondent. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 23/03/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Learned
advocate for the applicant seeks permission to withdraw this
application. Permission, as prayed for is granted. The application
stands disposed of as withdrawn.

[A.L.Dave,J.]

[Bankim
N.Mehta,J.]

(patel)

   

Top