Gujarat High Court High Court

Shankarsinh vs State on 30 November, 2010

Gujarat High Court
Shankarsinh vs State on 30 November, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11170/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11170 of 2010
 

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

SHANKARSINH
RAMSINH RANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR MJ
PARIKH for
Applicant(s) : 1, 
MR KP RAVAL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 30/11/2010 

 

 
ORAL
ORDER

Shri
M.J. Parikh, learned advocate appearing on behalf of the applicant
seeks permission to withdraw the present application.

Permission
is, accordingly, granted. Application is dismissed as withdrawn.

(M.R.

Shah, J.)

*menon

   

Top