Gujarat High Court High Court

Prakash vs State on 13 October, 2010

Gujarat High Court
Prakash vs State on 13 October, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11794/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11794 of 2010
 

In


 

CRIMINAL
APPEAL No. 1247 of 1999
 

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

 

PRAKASH
CHANDUBHAI BAROT & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KB ANANDJIWALA for
Applicant(s) : 1 - 2. 
MR KP RAVAL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 13/10/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr.

Anandjiwa, learned counsel seeks permission to withdraw this
application. Permission granted. Disposed of as withdrawn.

[JAYANT
PATEL, J.]

mathew
[H.B. ANTANI, J.]

   

Top