Gujarat High Court High Court

Harshadbhai vs State on 25 April, 2011

Gujarat High Court
Harshadbhai vs State on 25 April, 2011
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/16083/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 16083 of 2010
 

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


 

HARSHADBHAI
PRABHUBHAI PRAJAPATI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=======================================================
Appearance : 
MR
MINESH C DAVE for Applicant(s) : 1, 
MR HL JANI APP for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 25/04/2011
 

ORAL
ORDER

Rule.

Learned
counsel, Mr.M.C. Dave seeks permission to withdraw the present
application as the trial has commenced. Permission is granted. This
application stands disposed of as withdrawn. Rule is discharged.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top