Gujarat High Court High Court

Jagdishbhai vs State on 22 January, 2010

Gujarat High Court
Jagdishbhai vs State on 22 January, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/195/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 195 of 2010
 

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

 

JAGDISHBHAI
PIRUBHAI BARIA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SIKANDER SAIYED for
Applicant(s) : 1, 
MR UA TRIVEDI, APP  for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 22/01/2010 

 

 
 
ORAL
ORDER

Learned
APP Mr.U.A.Trivedi at the outset has submitted that the case is
already committed to the Sessions Court at Vadodara and it is
registered as Sessions Case No.166 of 2009.

In
view of the aforesaid facts and circumstances, learned advocate
Mr.Sikander Saiyed for the applicant seeks permission to withdraw
the application. Permission as prayed for is granted. Application
stands disposed of as withdrawn. Rule is discharged.

(
H.B. ANTANI, J. )

syed/

   

Top