Gujarat High Court High Court

Bhawarsingh vs State on 13 August, 2010

Gujarat High Court
Bhawarsingh vs State on 13 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7957/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7957 of 2010
 

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

 

BHAWARSINGH
MANSINGH KHENGAROT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MRDJPANCHAL
for
Applicant(s) : 1, 
NR UA TRIVEDI ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 13/08/2010 

 

 
 
ORAL
ORDER

Learned
advocate appearing on behalf of the applicant, seeks permission to
withdraw the application.

Permission
as prayed for, is granted. The application stands disposed of as
withdrawn. Rule is discharged.

(Z.K.SAIYED,
J.)

ynvyas

   

Top