Gujarat High Court High Court

Bhanuben vs State on 23 March, 2010

Gujarat High Court
Bhanuben vs State on 23 March, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2821/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2821 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 455 of 2010
 

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

 

BHANUBEN
WIFE OF PRAVINBHAI BABULAL PANDYA (TAPODHAN) - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KRISHNA U MISHRA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
RULE
NOT RECD BACK for Respondent(s) : 1 - 2. 
MS JIRGA JHAVERI, AGP 
for Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 23/03/2010 

 

ORAL
ORDER

Ms.

Krishna Mishra, learned advocate for the applicant seeks permission
to withdraw this application. Permission, as prayed for, is granted.
The application stands disposed of as withdrawn. Rule is discharged.

[H.B.

ANTANI, J.]

pirzada/-

   

Top