Gujarat High Court High Court

Manojbhai vs State on 26 February, 2010

Gujarat High Court
Manojbhai vs State on 26 February, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11958/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11958 of 2009
 

In


 

CRIMINAL
MISC.APPLICATION No. 10313 of 2006
 

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


 

MANOJBHAI
BAPUBHAI SHINDE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
DEVANG T SHAH for
Applicant(s) : 1, 
MR UMESH A TRIVEDI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 26/02/2010  
 
ORAL ORDER

The
learned advocate for the applicant has filed a note dated 27.11.2009
for the withdrawal of the application.

In
view of the aforesaid note, permission as prayed for is granted. The
application stands disposed of as withdrawn.

[H.B.

Antani, J.]

mrpandya

   

Top