Gujarat High Court High Court

Gurumukhsingh vs State on 8 February, 2010

Gujarat High Court
Gurumukhsingh vs State on 8 February, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/549/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 549 of 2010
 

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

 

GURUMUKHSINGH
NEPALSONGH SIKALIGAR & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KRISHNA U MISHRA for
Applicant(s) : 1 - 2. 
MR. U.A. TRIVEDI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 08/02/2010 

 

 
 
ORAL
ORDER

Mr.

Krishna U. Mishra learned advocate for the applicants seeks
permission to withdraw this application as the charge sheet is not
filed. Permission, as prayed for, is granted. The application stands
disposed of as withdrawn. Rule is discharged.

(H.B.ANTANI,
J.)

Shekhar

   

Top