Gujarat High Court High Court

Kunal vs State on 22 April, 2010

Gujarat High Court
Kunal vs State on 22 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/541/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 541 of 2009
 

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


 

KUNAL
PRATAPBHAI CHANDAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
VIRAL V DAVE for
Applicant(s) : 1, 
Mr L R Pujari, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR VL THAKKAR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 22/04/2010 

 

 
ORAL
ORDER

Learned
Advocate for the applicant seeks permission to withdraw this
application with a view to file Criminal Appeal under section 378 of
the Criminal Procedure Code, 1973. Permission as prayed for is
granted. This application stands disposed of as withdrawn.

[ANANT S DAVE, J.]

msp

   

Top