Gujarat High Court High Court

Santoshkumar vs State on 26 July, 2010

Gujarat High Court
Santoshkumar vs State on 26 July, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8157/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8157 of 2010
 

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

 

SANTOSHKUMAR
@ SANTOSH LANGADO SHAITANSINH TOMAR & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VAIBHAV A VYAS for
Applicant(s) : 1 - 2. 
MS KRINA CALLA ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 26/07/2010  
ORAL ORDER

Mr.

Vyas, learned advocate for the applicants, seeks permission to
withdraw present application. Permission is granted. The application
stands disposed of as withdrawn.

[K.M.Thaker,
J.]

kdc

   

Top