Gujarat High Court High Court

Shayampalsingh vs State on 26 March, 2010

Gujarat High Court
Shayampalsingh vs State on 26 March, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2403/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2403 of 2010
 

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

 

SHAYAMPALSINGH
LILADHAR RAJPUT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RG CHHARA for
Applicant(s) : 1,MR VIJAY H NANGESH for Applicant(s) : 1, 
MR DC
SEJPAL ADDL.PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 26/03/2010  
 
ORAL ORDER

Learned
advocate Mr.R.G.Chhara for the applicant seeks permission to withdraw
the application as the charge sheet is not filed. Permission as
prayed for is granted. The application stands disposed of as
withdrawn. Rule is discharged.

(H.B.ANTANI,
J.)

Amit/-

   

Top