Gujarat High Court High Court

Mira vs State on 22 August, 2008

Gujarat High Court
Mira vs State on 22 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13048/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13048 of 2007
 

WITH
 

CRIMINAL
MISC.APPLICATION  NO. 13049 OF 2007
 

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

MIRA
ICE FACTORY KISHORBHAI RAMJIBHAI GOHEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================== 
Appearance
: 
MR HM
PRACHCHHAK for Applicant(s) : 1, 
Mr. K. T Dave
Addl. PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR HM PRACHCHHAK
for Respondent(s) : 2, 
MS LILU K BHAYA for Respondent(s) :
2, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 22/08/2008 

 

 
 
ORAL
ORDER

Learned
advocate Mr. H.M Prachchhak appearing for the applicant seeks
permission to withdraw this application. Permission is granted.
Application stands disposed of as withdrawn.

(Anant
S. Dave,J.)

mary//

   

Top