Gujarat High Court High Court

Nanjibhai vs State on 28 January, 2010

Gujarat High Court
Nanjibhai vs State on 28 January, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14579/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14579 of 2009
 

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


 

NANJIBHAI
JETHABHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR.KIRIT
R CHAUDHARI for
Applicant(s) : 1, 
MS KRINA CALLA, APP for Respondent(s) :
1, 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 28/01/2010  
 
ORAL ORDER

Mr.

Kirit R. Chaudhary, learned advocate for the applicant seeks
permission to withdraw this application.

Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Rule is discharged.

[H.B.ANTANI,
J.]

mrpandya

   

Top