Gujarat High Court High Court

Charan vs State on 1 June, 2010

Gujarat High Court
Charan vs State on 1 June, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4387/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4387 of 2010
 

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


 

CHARAN
PATRAMAL RANMAL & 1 - Applicants
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

=========================================================
Appearance : 
MR
RC SEJPAL for
Applicants:MR.DIPAK B PATEL for Applicants:1-2. 
MR RC KODEKAR ADDL
PUBLIC PROSECUTOR for Respondent: 1, 
None for Respondent:
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 01/06/2010 

 

 
 
ORAL
ORDER

Ms.

Amrita Ajmera, learned advocate for Mr. Dipak B. Patel, learned
advocate for the applicants seeks permission to withdraw this
application. Permission as sought for is granted. Matter is dismissed
as withdrawn.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top