Gujarat High Court High Court

Naranbhai vs State on 5 February, 2010

Gujarat High Court
Naranbhai vs State on 5 February, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/606/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 606 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 11663 of 2008
 

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


 

NARANBHAI
MANGAJI THAKOR THRO' NILESH N THAKOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
ANIL S DAVE for Applicant(s) : 1, 
MR JK SHAH APP  for
Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 05/02/2010 

 

 
ORAL
ORDER

Mr.

Mehta, learned advocate for Mr. Anil Dave, learned counsel for the
applicant, seeks permission to withdraw this application. Permission
is granted. The application stands disposed of as withdrawn.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top