Gujarat High Court High Court

Jagannath vs State on 13 December, 2010

Gujarat High Court
Jagannath vs State on 13 December, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7887/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7887 of 2010
 

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


 

JAGANNATH
ARJUNDAS BHATIA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================
 
Appearance
: 
MR
RAMNANDAN SINGH for Applicant(s) : 1, 
MR HL JANI ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) : 1, 
MR ASHISH M DAGLI for
Respondent(s) : 2 - 4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 13/12/2010 

 

 
 
ORAL
ORDER

Learned
advocate for the applicant seeks permission to withdraw the
application.

Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Rule is discharged.

(Z.K.SAIYED,
J.)

ynvyas

   

Top