Gujarat High Court High Court

Kesharsinh vs State on 21 July, 2010

Gujarat High Court
Kesharsinh vs State on 21 July, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7082/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7082 of 2010
 

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

 

KESHARSINH
VALSINH ZALA & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NV GANDHI for
Applicant(s) : 1 - 4. 
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 21/07/2010
 

ORAL
ORDER

After
some arguments, Mr.N.V. Gandhi, learned counsel for the applicants,
seek permission to withdraw the present application.

Permission
as prayed for is granted. Present application is disposed of as
withdrawn. Rule is discharged.

(Z.

K. Saiyed, J)

Anup

   

Top