Gujarat High Court High Court

Gopalsinh vs The on 8 November, 2011

Gujarat High Court
Gopalsinh vs The on 8 November, 2011
Author: Dn Patel,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/10101/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10101 of 2006
 

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


 

GOPALSINH
LAXMANSINH RATHOD - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
H.S.MULIA for the Applicant. 
MRS
FALGUNI PATEL, APP for the
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 12/12/2006 

 

 
ORAL
ORDER

Learned
counsel for the applicant seeks permission to withdraw the present
application at this stage.

2. Permission
as prayed for is granted. This Criminal Misc.Application is disposed
of as withdrawn at this stage, without entering into the merits of
the case. Rule is discharged.

(D.N.PATEL,J)

*dipti

   

Top