Gujarat High Court High Court

Pratapsigh vs State on 13 May, 2010

Gujarat High Court
Pratapsigh vs State on 13 May, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5045/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5045 of 2010
 

In


 

CRIMINAL
APPEAL No. 376 of 2007
 

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

 

PRATAPSIGH
KALUSIGH PARMAR, THRO' VIJAYSIGH ANNOPSIGH PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KRISHNA U MISHRA for
Applicant(s) : 1,HL PATEL ADVOCATES for Applicant(s) : 1, 
MR M.R.
MENGDEAY ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1
-2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 13/05/2010  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Learned
advocate Ms K.D. Parmar for Ms Mishra for the applicant seeks
permission to withdraw the application. Permission as prayed for is
granted. The application stands disposed of accordingly.

(A.L.

DAVE, J.)

(BANKIM
N. MEHTA, J.)

zgs/

   

Top