Gujarat High Court High Court

Poonambhai vs State on 2 August, 2011

Gujarat High Court
Poonambhai vs State on 2 August, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15415/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15415 of 2010
 

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

POONAMBHAI
MULJIBHAI ROHIT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR RAJESH K
SHAH for
Applicant(s) : 1, 
Ms. Krina Calla, Addl. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 28/12/2010 

 

 
 
ORAL
ORDER

Learned
Advocate for the applicant seeks permission to withdraw this
application at this stage. Permission as prayed for is granted. The
application is disposed of as withdrawn.

[ANANT
S. DAVE, J.]

msp

   

Top