Gujarat High Court High Court

Seetaram vs State on 11 August, 2010

Gujarat High Court
Seetaram vs State on 11 August, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5711/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5711 of 2009
 

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

SEETARAM
PARSHOTAM MORYA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=====================================================
 
Appearance : 
MS.
KRUTI M SHAH for Applicant(s) : 1 - 2. 
Mr.L.B.Dabhi,learned
ADDL.PUBLIC PROSECUTOR for Respondent(s) :
1, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 12/05/2009 

 

 
 
ORAL
ORDER

Ms.Kruti
M.Shah,learned counsel for the applicants states that she may be
permitted to withdraw the application with liberty to approach the
Sessions Court,after filing of the charge-sheet. Permission to do so
is granted. The application is disposed of as withdrawn.

(Smt.Abhilasha Kumari,J)

arg

   

Top