Gujarat High Court High Court

Navghan vs State on 20 April, 2010

Gujarat High Court
Navghan vs State on 20 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3032/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3032 of 2010
 

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

 

NAVGHAN
ALIAS AMIT PUNJABHAI VAGHARI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ANIL S DAVE for
Applicant(s) : 1, 
MR DIVYESH SEJPAL, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 20/04/2010 

 

ORAL
ORDER

Learned
advocate for the applicant, after making submissions at length, seeks
permission to withdraw the application. Permission, as prayed for, is
granted. The application stands disposed of as withdrawn. Rule is
discharged.

[H.B.

ANTANI, J.]

pirzada/-

   

Top