Gujarat High Court High Court

Laxman vs State on 3 September, 2010

Gujarat High Court
Laxman vs State on 3 September, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9524/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9524 of 2010
 

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


 

LAXMAN
KARASAN HADIYAL & 2 - Applicants
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=================================================
 
Appearance : 
MRMPSHAH
for Applicants: 1 - 3.MS. KRUTI M SHAH for Applicants : 1 - 3. 
MS.
TRUSHA K. PATEL, LD. APP for
Respondent: 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 03/09/2010 

 

 
 
ORAL
ORDER

Ms.

Kruti Shah, learned advocate for the applicants seeks permission to
withdraw the petition in solemn hope that the trial would be over as
expeditiously as possible. Permission as sought for is granted.
Matter is disposed of as withdrawn.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top