Gujarat High Court High Court

Mahendrasinh vs State on 5 February, 2010

Gujarat High Court
Mahendrasinh vs State on 5 February, 2010
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/82/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 82 of 2009
 

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


 

MAHENDRASINH
JORUBHAI ZALA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
BB NAIK, SR. ADVOCATE with MR PARTHIV A BHATT
for Applicant 
MR DC
SEJPAL, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 05/02/2010 

 

 
 
ORAL
ORDER

Mr.B.B.Naik,
learned Senior Advocate with Mr.Parthiv Bhatt, learned advocate for
the applicant seeks permission to withdraw the application.

Permission,
as prayed for, is granted. The application is disposed of as
withdrawn. Notice is discharged.

[HARSHA
DEVANI, J.]

parmar*

   

Top