Gujarat High Court High Court

Digvijaysinh vs State on 29 October, 2010

Gujarat High Court
Digvijaysinh vs State on 29 October, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13322/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13322 of 2010
 

In


 

CRIMINAL
APPEAL No. 2191 of 2008
 

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


 

DIGVIJAYSINH
MANUBHA, THRO'MANUBHA TAPUBHAI DHADHAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MS KD
PARMAR for Applicant(s) : 1, 
MR RC KODEKAR, LD. ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 29/10/2010
 

ORAL
ORDER

After
some arguments, Ms.K.D. Parmar, learned counsel for the applicant,
seeks permission to withdraw the present application.

Permission
as prayed for is granted. Present application is disposed of as
withdrawn.

(Z.

K. Saiyed, J)

Anup

   

Top