Gujarat High Court High Court

Nareshbhai vs State on 10 August, 2010

Gujarat High Court
Nareshbhai vs State on 10 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1819/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1819 of
2010 
=========================================================

 

NARESHBHAI
MAGANLAL SUTHAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SANJAY D SUTHAR for
Applicant(s) : 1, 
MS MANISHA L SHAH ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 10/08/2010 

 

ORAL
ORDER

The
learned Counsel for the petitioner seeks permission to withdraw this
petition, seeking liberty to move discharge application, before the
competent Court.

Permission
as prayed for is granted. The petition is disposed of as withdrawn.

(AKIL
KURESHI, J.)

Umesh/

   

Top