Gujarat High Court High Court

Sartanbhai vs State on 18 March, 2009

Gujarat High Court
Sartanbhai vs State on 18 March, 2009
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1682/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1682 of 2009
 

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

SARTANBHAI
KALIYABHAI RATHWA & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

======================================
 
Appearance : 
MR
MP SHAH for Applicant(s) : 1 - 4.MS. KRUTI M SHAH for Applicant(s) :
1 - 4. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 18/03/2009 

 

 
 
ORAL
ORDER

Learned
counsel for the applicant, under the instruction of the applicant,
seeks permission to withdraw this application at this
stage. Permission is granted.

This
application stands disposed of as withdrawn.

(ANANT
S. DAVE, J.)

(swamy)

   

Top