Gujarat High Court High Court

Ramlakhan vs State on 20 August, 2010

Gujarat High Court
Ramlakhan vs State on 20 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9549/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9549 of 2010
 

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

 

RAMLAKHAN
DINDAYAL SHARMA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MRBHUNESHCRUPERA
for
Applicant(s) : 1, 
MR HL JANI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 20/08/2010 

 

 
 
ORAL
ORDER

Rule.

Learned APP Mr. HL Jani, waives service of Rule on behalf of the
respondent State.

Heard
learned Counsel for the parties. After some arguments, learned
Advocate for the applicant seeks permission to withdraw this
application. Permission is granted. Dismissed as withdrawn. Rule is
discharged.

(Z.K.SAIYED,
J.)

sas

   

Top