Gujarat High Court High Court

Rakeshbhai vs State on 18 February, 2010

Gujarat High Court
Rakeshbhai vs State on 18 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/142/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 142 of 2010
 

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


 

RAKESHBHAI
DHIRAJLAL DEVANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=======================================================
Appearance : 
MRHARSHITSTOLIA
for Applicant(s) : 1,      MRPARTHSTOLIA for Applicant(s) : 1, 
MR
RC KODEKAR APP for Respondent(s) : 1, 
None for Respondent(s) : 2 -
6. 
======================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 18/02/2010
 

ORAL
ORDER

Learned
counsel for the applicant stated that the applicant would approach
the Trial Court with appropriate application, for which, he may be
permitted to withdraw this application. Permission is granted.
Disposed of as withdrawn.

(AKIL
KURESHI,J.)

/patil

   

Top