Gujarat High Court High Court

Kanubhai vs State on 21 July, 2011

Gujarat High Court
Kanubhai vs State on 21 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10227/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10227 of 2011
 

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

 

KANUBHAI
SOMABHAI VALA & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MRHARSHADKPATEL
for
Applicant(s) : 1 - 3. 
MS. M.L.SHAH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 21/07/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Harshad K. Patel, appearing for the applicants seeks
permission to withdraw this application at this stage, since the
charge-sheet is not filed. Permission as prayed for is granted. The
matter stands disposed of as withdrawn.

(ANANT
S. DAVE,J.)

Vahid

   

Top