Gujarat High Court High Court

Dilipsingh vs State on 28 June, 2010

Gujarat High Court
Dilipsingh vs State on 28 June, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1111/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1111 of 2010
 

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

DILIPSINGH
PARASNATHSINGH RAJPUT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MISS
TABASSUM SAIYED for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) : 2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 28/06/2010 

 

 
 
ORAL
ORDER

Learned
counsel Mr. E.E. Saiyed for the applicant seeks permission to
withdraw the present application. Permission granted. The
application stands disposed of as withdrawn.

(Rajesh
H. Shukla, J.)

(hn)

   

Top