Gujarat High Court High Court

Hamidbhai vs State on 28 October, 2010

Gujarat High Court
Hamidbhai vs State on 28 October, 2010
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12791/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12791 of 2010
 

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

 

HAMIDBHAI
AHMADBHAI MALPARA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NP CHAUDHARY for
Applicant(s) : 1 - 2.MRTUSHARCHAUDHARY for Applicant(s) : 1 - 2. 
MISS
C.M. SHAH, APP for the
Respondent 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 28/10/2010 

 

 
 
ORAL
ORDER

Learned
advocate for the applicant Mr. Chaudhary seeks permission to withdraw
this application. Permission as prayed for is granted. This
application stands disposed of as withdrawn. Rule is discharged.

(BANKIM N. MEHTA, J)

(pkn)

   

Top