Gujarat High Court High Court

Maganbhai vs State on 18 August, 2010

Gujarat High Court
Maganbhai vs State on 18 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9473/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9473 of 2010
 

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

 

MAGANBHAI
GOVINDBHAI DODIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARESH H PATEL for
Applicant(s) : 1,MR NAVNIT M TAILOR for Applicant(s) : 1, 
MR HL
JANI ADDL PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 18/08/2010 

 

 
 
ORAL
ORDER

RULE.

Mr.H. L. Jani, learned APP waives service of rule on behalf of the
respondent State.

Learned
advocate for the applicant seeks permission to withdraw this
application. Permission as prayed for is granted. This application
stands disposed of as withdrawn. Rule is discharged.

[
Z. K. SAIYED, J. ]

vijay

   

Top