Gujarat High Court High Court

Jatubha vs State on 18 February, 2011

Gujarat High Court
Jatubha vs State on 18 February, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/589/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 589 of 2011
 

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

JATUBHA
PRAGJI JADEJA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

============================================= 
Appearance
: 
MR JAYESH A DAVE for
Applicant(s) : 1, 
MR AJ DESAI ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 18/02/2011 

 

ORAL
ORDER

Learned
advocate for the applicant seeks permission to withdraw this
application at this stage.

Permission
granted as prayed for. Matter stands disposed of as withdrawn. Rule
discharged.

[ANANT
S. DAVE, J.]

//smita//

   

Top