Gujarat High Court High Court

Lacchubhai vs State on 31 May, 2010

Gujarat High Court
Lacchubhai vs State on 31 May, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1043/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1043 of 2010
 

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

 

LACCHUBHAI
GANGARAM KIPLANI,THRO'VARSHABEN JIVATBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KD PARMAR for
Applicant(s) : 1, 
MR RC KODEKAR, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 31/05/2010 

 

 
ORAL
ORDER

Ms.K.D.Parmar,
learned advocate for the applicant seeks permission to withdraw this
petition at this stage so as to take appropriate remedy before the
appropriate authority.

Permission
as sought for is grated. The petition is dismissed as withdrawn.

(S.R.BRAHMBHATT,
J.)

~gaurav~

   

Top