Gujarat High Court High Court

Premilaben vs State on 14 July, 2010

Gujarat High Court
Premilaben vs State on 14 July, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1265/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1265 of 2010
 

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


 

PREMILABEN,DAUGHTER
OF RAMESHBHAI MANGALBHAI BHOI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 11 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KIRAN D PANDEY for
Applicant(s) : 1, 
MR MG NANAVATI ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
12. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 14/07/2010 

 

 
ORAL
ORDER

Learned
counsel for the petitioner seeks permission to withdraw the petition
for making representation to the higher authority.

Petition
is disposed of as withdrawn.

(
AKIL KURESHI, J. )

kailash

   

Top