Gujarat High Court High Court

Hirabhai vs State on 23 December, 2010

Gujarat High Court
Hirabhai vs State on 23 December, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14141/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14141 of 2010
 

In


 

CRIMINAL
APPEAL No. 1551 of 2008
 

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

 

HIRABHAI
@ HARIO MAFABHAI NADIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KR BRAHMBHATT for
Applicant(s) : 1,MS SADHANA SAGAR for Applicant(s) : 1, 
MR. H.L.
JANI, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 23/12/2010 

 

 
 
ORAL
ORDER

Learned
Counsel Ms. Sadhna Sagar appearing for the applicant seeks permission
to withdraw this application. Permissions as sought for is granted.
The application is disposed of as withdrawn.

(Z.K.SAIYED,J.)

Vahid

   

Top