Gujarat High Court High Court

Patel vs State on 18 April, 2011

Gujarat High Court
Patel vs State on 18 April, 2011
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1117620/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11176 of 2006
 

In


 

CRIMINAL
MISC.APPLICATION No. 897 of 2005
 

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

 

PATEL
DINESHBHAI KANJIBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJRAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRAKASH K JANI for
Applicant(s) : 1, 
Mr K. V. Pandya Addl. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR TS NANAVATI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 01/07/2009 

 

 
 
ORAL
ORDER

Mr
Y.M Thakore for Mr P.K Jani learned advocate seeks permission to
withdraw this application as the matter of cancellation of bail is
pending before the Supreme Court. Permission is granted. This
application stands disposed of as withdrawn.

(B.N.

Mehta,J.)

mary//

   

Top