Gujarat High Court High Court

Safibhai vs State on 15 January, 2010

Gujarat High Court
Safibhai vs State on 15 January, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/308/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 308 of 2010
 

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

 

SAFIBHAI
SHAREKHAMULTANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KUNAL S SHAH for
Applicant(s) : 1, 
Ms. Krina Calla, learned APP for State. 
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 15/01/2010 

 

 
 
ORAL
ORDER

Mr.

Krunal Shah, learned advocate for the applicant seeks permission to
withdraw this application. Permission as sought for is granted. This
application stands rejected as withdrawn.

mathew							[H.B.ANTANI,
J.]
 


 



    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top