Gujarat High Court High Court

Naresh vs State on 26 August, 2010

Gujarat High Court
Naresh vs State on 26 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9369/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9369 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 7364 of 1999
 

In
CRIMINAL MISC.APPLICATION No. 7364 of 1999
 

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

 

NARESH
D SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NK MAJMUDAR for
Applicant(s) : 1, 
MR UA TRIVEDI, APP for Respondent(s) : 1, 
MR
YN RAVANI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 26/08/2010 

 

 
 
ORAL
ORDER

Rule.

Learned APP Mr. Trivedi for the respondent State and learned
Advocate Mr. YN Ravani for respondent No.2 waive service of Rule.

After
some arguments, learned Advocate Mr. Khambholja for Mr. Majmudar
seeks permission to withdraw this application with liberty to
approach before CBI Court with appropriate prayer. Permission as
prayed for is granted. Dismissed as withdraw. Rule is discharged.

(Z.K.SAIYED,
J.)

sas

   

Top