Gujarat High Court High Court

Rameshchandra vs State on 5 August, 2010

Gujarat High Court
Rameshchandra vs State on 5 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/670/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 670 of
2009 
=========================================================

 

RAMESHCHANDRA
VISHANJI HARIA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ND GOHIL for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 05/08/2010 

 

ORAL
ORDER

The
learned Counsel for the petitioner sought permission to withdraw the
petition.

Permission
is granted. The petition is disposed of, as withdrawn.

(AKIL
KURESHI, J.)

Umesh/

   

Top