Gujarat High Court High Court

Jayesh vs State on 24 November, 2010

Gujarat High Court
Jayesh vs State on 24 November, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14049/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14049 of 2010
 

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


 

JAYESH
HIRALAL THAKKAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=================================================
 
Appearance : 
MS
JAYSHREE C BHATT for Applicant(s) : 1, 
MRS KRINA P CALLA APP for
Respondent(s) : 1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 24/11/2010 

 

ORAL
ORDER

Rule.

Mrs. Krina P. Calla, learned APP waives service of notice of rule
for the respondent – State of Gujarat.

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

Permission,
as prayed for, is granted.

This
application stands disposed of as withdrawn.

Rule
discharged.

[Anant
S. Dave, J.]

*pvv

   

Top