Gujarat High Court High Court

Bholabhai vs State on 8 October, 2010

Gujarat High Court
Bholabhai vs State on 8 October, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11894/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11894 of 2010
 

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

 

BHOLABHAI
CHATURBHAI PATEL - Applicant
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=========================================================
 
Appearance
: 
MR
SP MAJMUDAR  & MR
PP MAJMUDAR for Applicant. 
MS KRINA CALLA, ADDL.PUBLIC PROSECUTOR
for
Respondent. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 08/10/2010 

 

 
ORAL
ORDER

Learned
advocate for the applicant seeks permission to withdraw this
application for a technical reason, reserving a right to file a fresh
application. Permission, as prayed for, is granted. The application
stands disposed of accordingly.

[A.L.Dave,J.]

(patel)

   

Top