Gujarat High Court High Court

Khushi vs State on 22 January, 2010

Gujarat High Court
Khushi vs State on 22 January, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/173/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 173 of 2010
 

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


 

KHUSHI
ALIAS BINOLEE MINTOOSING RAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
JR DAVE for
Applicant(s) : 1,MR RV MEHTA for Applicant(s) : 1, 
MR JK SHAH APP
for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 22/01/2010 

 

 
 
ORAL
ORDER

After
arguing the matter at length, learned counsel for the applicant seeks
permission to withdraw the application. Permission is granted. The
application stands disposed of as withdrawn.

[K.S.JHAVERI,
J.]

Pravin/*

   

Top