Gujarat High Court High Court

Santosh vs State on 1 December, 2010

Gujarat High Court
Santosh vs State on 1 December, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/879/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 879 of 2010
 

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

 

SANTOSH
BALKRISHNA JOSHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NK MAJMUDAR for
Applicant(s) : 1, 
MS MANISHA L SHAH ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 09/02/2010  
 
ORAL ORDER

Learned
advocate Mr.N.K.Majmudar for applicant seeks permission to withdraw
the application as the charge sheet is not filed.

Permission,
as prayed for, is granted. The present application stands disposed of
as withdrawn. Rule is discharged.

(H.B.ANTANI,
J.)

Amit/-

   

Top