Mukeshbhai vs State on 16 December, 2010

0
27
Gujarat High Court
Mukeshbhai vs State on 16 December, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13112/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No.13112 of 2010
 

In


 

CRIMINAL
APPEAL No.254 of 2009
 

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

MUKESHBHAI
MANILAL SENMA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=================================================== 
Appearance
: 
MS.FALGUNI D.TRIVEDI for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR
HL JANI, APP for Respondent(s) :
1, 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 


Date
: 27/10/2010 

 

 ORAL
ORDER

Learned
advocate for the applicant seeks permission to withdraw the
application. Permission granted. Application stands rejected as
withdrawn.

Sd/-

(Z.K.SAIYED,J.)

Bhavesh*

   

Top

LEAVE A REPLY

Please enter your comment!
Please enter your name here