Gujarat High Court High Court

Govindbhai vs State on 30 August, 2011

Gujarat High Court
Govindbhai vs State on 30 August, 2011
Author: H.B.Antani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2641/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2641 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 1060 of 2010
 

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

 

GOVINDBHAI
KESHABHAI VAGHELA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CHETAN B RAVAL for
Applicant(s) : 1, 
MS.T.K.PATEL, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 26/03/2010 

 

 
 
					ORAL
ORDER

Mr.

C.B.Raval, Learned advocate for the applicant seeks permission to
withdraw the application. Permission, as prayed for, is granted.
Application stands disposed of as withdrawn.

(H.B.ANTANI,J.)

Girish

   

Top