Gujarat High Court High Court

Naranbhai vs State on 11 May, 2011

Gujarat High Court
Naranbhai vs State on 11 May, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5116/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5116 of 2011
 

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

 

NARANBHAI
BHIMABHAI DEVRIYA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VH KANARA for
Applicant(s) : 1 - 2.MR VINOD M GAMARA for Applicant(s) : 1 -
2. 
MR LB DABHI APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 11/05/2011 

 

ORAL
ORDER

At
this stage, since the chargeshet is yet not filed, learned advocate
for the applicant, seeks permission to withdraw present application.
Permission is granted. The application stands disposed of as
withdrawn. Rule is discharged.

(K.M.

Thaker, J.)

rakesh/

   

Top