Gujarat High Court High Court

Narsihbhai vs State on 2 June, 2010

Gujarat High Court
Narsihbhai vs State on 2 June, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5654/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5654 of 2010
 

In


 

CRIMINAL
APPEAL No. 1136 of 2006
 

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

 

NARSIHBHAI
MANJIBHAI NINAMA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YOGESH G KANADE for
Applicant(s) : 1, 
MR MG NANAVATY, Additional Public Prosecutor for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 02/06/2010 

 

 
 
ORAL
ORDER

Learned
advocate Shri Yogesh Kandade for the applicant seeks permission to
withdraw the application.

Permission
as sought for is granted. Application stands dismissed as withdrawn.

(S.R.BRAHMBHATT,J.)

(raghu)

   

Top