Gujarat High Court High Court

Bharatji vs State on 23 February, 2010

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1243/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1243 of
2010 
 
=========================================================

 

BHARATJI
KUVARAJI THAKOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RG CHHARA for
Applicant(s) : 1,MR VIJAY H NANGESH for Applicant(s) : 1, 
MS.
MANISHA L. SHAH, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 23/02/2010 

 

 
 
ORAL
ORDER

Mr.

R.G. Chhara 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application stands disposed of as withdrawn.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.)

Shekhar

   

Top