Gujarat High Court High Court

Raniya vs State on 26 November, 2010

Gujarat High Court
Raniya vs State on 26 November, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14151/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14151 of 2010
 

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


 

RANIYA
S/O UMA SALAT RANAJI UMAJI SALAT & 6 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PJ YAGNIK for
Applicant(s) : 1 - 7. 
Mr L  R Pujari, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 26/11/2010 

 

 
 
ORAL
ORDER

Learned
Advocate for the applicants seeks permission to withdraw this
application at this stage so as to avail remedy before the
appropriate court having jurisdiction. Permission as prayed for is
granted. Disposed of as withdrawn.

[ANANT S DAVE, J.]

msp

   

Top