Gujarat High Court High Court

Chavda vs State on 13 April, 2010

Gujarat High Court
Chavda vs State on 13 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2710/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2710 of 2010
 

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

 

CHAVDA
SHANKARJI RAMAJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIKHIL S KARIEL for
Applicant(s) : 1, 
MR DIVYESH SEJPAL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 13/04/2010 

 

 
 
ORAL
ORDER

After making
submissions at length, Mr. Nikhil Kariel, learned advocate for the
applicant seeks permission to withdraw this application. Permission
as sought for is granted. This application stands rejected as
withdrawn.

mathew							[H.B.ANTANI,
J.]

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top