Gujarat High Court High Court

Ratnabhaishamatbhaimer vs Stateofgujarat on 23 August, 2010

Gujarat High Court
Ratnabhaishamatbhaimer vs Stateofgujarat on 23 August, 2010
Author: R.P.Dholakia,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/9985/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9985 of 2005
 

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

 

RATNABHAISHAMATBHAIMER
- Applicant(s)
 

Versus
 

STATEOFGUJARAT
- Respondent(s)
 

==============================================================
 
Appearance
: 
MR
HRIDAY BUCH for
Applicant(s) : 1, 
MRS ML SHAH APP   for Respondent(s) :
1, 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	

 

 
 


 

Date
: 05/09/2005  
 
ORAL ORDER

At the end of arguments,
learned advocate for the petitioner seeks permission to withdraw this
petition. Permission is granted. The petition stands disposed of as
withdrawn. Notice discharged.

(
R.P.DHOLAKIA, J. )

*mithabhai

   

Top