Gujarat High Court High Court

Gordhanbhai vs State on 9 May, 2011

Gujarat High Court
Gordhanbhai vs State on 9 May, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6266/2011	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6266 of 2011
 

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

GORDHANBHAI
POPATBHAI BAVALIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

===============================================
Appearance : 
MR
SUNIL C PATEL for Applicant(s) : 1, 
MR LB DABHI APP for
Respondent(s) : 1, 
===============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 09/05/2011  
ORAL ORDER

Since
charge-sheet is not filed, learned advocate for the applicant seeks
permission to withdraw present application at this stage. Permission
is granted. The application stands disposed of as withdrawn.

[K.M.Thaker,
J.]

kdc

   

Top