Gujarat High Court
Rameshbhai vs Hansaben on 1 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/14457/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14457 of 2009
In
CRIMINAL
MISC.APPLICATION No. 7981 of 2009
In
SPECIAL CRIMINAL APPLICATION No. 192 of 2009
=========================================
RAMESHBHAI
JAGJIVANBHAI VYAS - Applicant(s)
Versus
HANSABEN
RAMESHBHAI VYAS & 1 - Respondent(s)
=========================================
Appearance
:
MR RITURAJ
M MEENA for
Applicant(s) : 1,
MS.P J.JOSHI for Respondent(s) : 1,
MR LB
DABHI, ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE H.N.DEVANI
Date
: 01/02/2010
ORAL
ORDER
Mr.
Rituraj M. Meena, learned advocate for he applicant seeks permission
to withdraw the application. Ms. P.J. Joshi, learned advocate for the
respondent no.1 has no objection if the application is permitted to
be withdrawn.
Permission,
as prayed for, is granted. The application is disposed of as
withdrawn.
(
Harsha Devani, J. )
hki
Top