Gujarat High Court High Court

Sidhrajsinh vs State on 4 May, 2010

Gujarat High Court
Sidhrajsinh vs State on 4 May, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1396/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1396 of 2010
 

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

SIDHRAJSINH
MERUBHA JADEJA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================= 
Appearance
: 
MR DEVANG D TRIVEDI for
Applicant(s) : 1 - 2.MRHARSHITSTOLIA for Applicant(s) : 1 -
2.MRPARTHSTOLIA for Applicant(s) : 1 - 2. 
MR UA TRIVEDI ADDL.
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 04/05/2010 

 

ORAL
ORDER

Learned
advocate for the applicants seeks permission to withdraw this
application with a view to approach the trial court for appropriate
remedy available under the Code of Criminal Procedure, 1973.

Permission,
as prayed for, is granted. Application stands disposed of as
withdrawn.

[ANANT
S. DAVE, J.]

//smita//

   

Top