Gujarat High Court High Court

Nilesh vs State on 25 November, 2010

Gujarat High Court
Nilesh vs State on 25 November, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12642/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12642 of 2010
 

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


 

NILESH
SHANKARLAL JANI & 6 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
VIRAL M PANDYA for
Applicant(s) : 1 - 7. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 01/11/2010 

 

 
 
ORAL
ORDER

Learned
Advocate for the applicant seeks permission to withdraw this
application so as to avail of a remedy under the Code before the
appropriate Court.

Permission
as prayed for is granted.

In
view of the above, this application stands disposed of as withdrawn.

(Anant
S. Dave, J.)

Caroline

   

Top