Gujarat High Court High Court

Harish vs State on 6 December, 2010

Gujarat High Court
Harish vs State on 6 December, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14635/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14635 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 9447 of 2010
 

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

 

HARISH
KISHOR GUPTA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CHETAN B RAVAL for
Applicant(s) : 1, 
MR HL JANI Ld. APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 08/12/2010 

 

 
 
ORAL
ORDER

Rule.

Ld. APP waives service of rule on behalf of the respondent-State.

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of as withdrawn.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

(Z.K.

SAIYED, J)

mandora/

   

Top