Gujarat High Court High Court

Ketan vs State on 1 February, 2010

Gujarat High Court
Ketan vs State on 1 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9970/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9970 of 2009
 

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

 

KETAN
JAMNADAS SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.D
K.PUJ for
Applicant(s) : 1, 
MR KP RAVAL, APP for Respondent(s) : 1, 
MR
DIPAK R DAVE for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 01/02/2010 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner seeks permission to withdraw the petition
keeping all contentions open. Disposed of accordingly. Notice is
discharged.

(Akil
Kureshi, J.)

(vjn)

   

Top