Gujarat High Court High Court

Dilip vs State on 1 June, 2010

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5681/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5681 of 2010
 

In


 

CRIMINAL
APPEAL No. 2123 of
2005 
=========================================================

 

DILIP
KEHRIBHAI THAKURE - THRO' KISHOR KESHRIBHAI THAKORE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KD PARMAR for
Applicant(s) : 1,MR CHETAN K PANDYA for Applicant(s) : 1,MS SAITA S
RAJU for Applicant(s) : 1, 
MR RC KODEKAR ASST. PUBLIC PROSECUTOR
for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

Date
: 01/06/2010 

 

ORAL
ORDER

Ms.

K.D. Parmar, learned Advocate for the applicant, seeks permission to
withdraw this application.

Permission
as sought, is granted. The matter is dismissed as withdrawn.

(S.R.BRAHMBHATT,
J.)

Umesh/

   

Top