Gujarat High Court High Court

Pradyumansinh vs State on 27 January, 2010

Gujarat High Court
Pradyumansinh vs State on 27 January, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/57/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 57 of
2010 
 
=========================================================

 

PRADYUMANSINH
GAMBHIRSINH PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1, 
MR UA TRIVEDI ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 27/01/2010  
 
ORAL ORDER

Learned
Advocate Mr.Ashish Dagli for the applicant seeks permission to
withdraw the present application.

Permission,
as prayed for, is granted. The present application is disposed of as
withdrawn. Rule is discharged.

(H.B.ANTANI,
J.)

Amit/-

   

Top