Gujarat High Court High Court

Sandeep vs State on 13 April, 2010

Gujarat High Court
Sandeep vs State on 13 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2620/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2620 of 2010
 

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

 

SANDEEP
SUBHASH CHAVLA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SV RAJU, SR. ADVOCATE WITH MR SUMIT B SIKARWAR
for
Applicants  
MR DIVYESH SEJPAL, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 13/04/2010 

 

ORAL
ORDER

Mr.

S.V. Raju, learned Sr. Advocate, appearing with Mr. S.B. Sikarwar for
the applicant,

seeks permission to withdraw this application. Permission, as prayed
for is granted. The application stands disposed of as withdrawn. Rule
is discharged.

[H.B.ANTANI,
J.]

pirzada/-

   

Top