Gujarat High Court High Court

Rameshbhai vs Hansaben on 1 February, 2010

Gujarat High Court
Rameshbhai vs Hansaben on 1 February, 2010
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14457/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14457 of 2009
 

In


 

CRIMINAL
MISC.APPLICATION No. 7981 of 2009
 

In
SPECIAL CRIMINAL APPLICATION No. 192 of 2009
 

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


 

RAMESHBHAI
JAGJIVANBHAI VYAS - Applicant(s)
 

Versus
 

HANSABEN
RAMESHBHAI VYAS & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR RITURAJ
M MEENA for
Applicant(s) : 1, 
MS.P J.JOSHI for Respondent(s) : 1, 
MR LB
DABHI, ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) :
2, 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 01/02/2010 

 

 
ORAL
ORDER

Mr.

Rituraj M. Meena, learned advocate for he applicant seeks permission
to withdraw the application. Ms. P.J. Joshi, learned advocate for the
respondent no.1 has no objection if the application is permitted to
be withdrawn.

Permission,
as prayed for, is granted. The application is disposed of as
withdrawn.

(
Harsha Devani, J. )

hki

   

Top