Gujarat High Court High Court

Pravinsinh vs State on 17 July, 2008

Gujarat High Court
Pravinsinh vs State on 17 July, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7975/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7975 of
2008 
=========================================


 

PRAVINSINH
KHUMANSINH RAULJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
PUSHPADATTA VYAS for Applicant(s) : 1, 
MRS
MANISHA SHAH, APP for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 17/07/2008  
ORAL ORDER

Mr
Pushpadatta Vyas, learned advocate for the applicant seeks permission
to withdraw this application as the charge-sheet is not filed.

The
permission is granted.

The
application stands rejected as withdrawn.

(H.B.

Antani, J.)

mrpandya*

   

Top