Gujarat High Court High Court

Joitaram vs State on 24 February, 2010

Gujarat High Court
Joitaram vs State on 24 February, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1219/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1219 of 2010
 

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

 

JOITARAM
MAFATLAL RAVAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAXIT J DHOLAKIA for
Applicant(s) : 1, 
MS KRINA CALLA, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 24/02/2010 

 

ORAL
ORDER

Learned
APP Ms. Krina Calla appearing for the opponent State, submitted that
the case is already committed to the Sessions Court at Gandhinagar.

In
view of the above, learned advocate Mr. R.J. Dholakia for the
applicant seeks permission to withdraw this application. Permission,
as prayed for, is granted. The application stands disposed of as
withdrawn.

[H.B.

ANTANI, J.]

pirzada/-

   

Top