Gujarat High Court High Court

Dantani vs State on 26 August, 2010

Gujarat High Court
Dantani vs State on 26 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9569/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9569 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 9569 of 2010
 

In
CRIMINAL MISC.APPLICATION No. 9569 of 2010
 

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

 

DANTANI
NARANBHAI KACHRABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SN BAROT for
Applicant(s) : 1, 
MS MINI NIAR, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 26/08/2010 

 

 
 
ORAL
ORDER

Rule.

Learned APP waives service of Rule on behalf of the respondent
State.

Heard.

After some arguments, learned Advocate for the applicant seeks
permission to withdraw this application. Permission granted.
Dismissed as withdrawn. Rule is discharged.

(Z.K.SAIYED,
J.)

sas

   

Top