Gujarat High Court High Court

Shah vs State on 21 October, 2010

Gujarat High Court
Shah vs State on 21 October, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/546/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 546 of 2010
 

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


 

SHAH
SWITU MAHENDRABHAI & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=======================================================
Appearance : 
MR
RASESH H PARIKH for Applicant(s) : 1 - 2. 
MS ML SHAH APP for
Respondent(s) :
1, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 21/10/2010 

 

ORAL
ORDER

Rule.

Learned A.P.P., Ms.M.L. Shah waives service of notice on behalf of
the respondent-State.

Learned
counsel, Mr.R.H. Parikh for the applicants seeks permission to
withdraw this application at this stage. Permission is granted. This
application stands disposed of as withdrawn. Rule is discharged.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top