Gujarat High Court High Court

Mukesh vs State on 31 May, 2010

Gujarat High Court
Mukesh vs State on 31 May, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5550/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5550 of 2010
 

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

 

MUKESH
LAHERARAM PUROHIT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
H.S.MULIA for
Applicant(s) : 1, 
MR MG NANAVATY, Additional Public Prosecutor for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 31/05/2010 

 

 
 
ORAL
ORDER

Mr.

Mulia seeks permission to withdraw this application at this stage, as
charge-sheet is not filed.

Permission
as sought for is granted. Application stands disposed of as
withdrawn.

(S.R.BRAHMBHATT,J.)

(raghu)

   

Top