Gujarat High Court High Court

Surendrasinh vs State on 10 July, 2008

Gujarat High Court
Surendrasinh vs State on 10 July, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9015/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9015 of 2008
 

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


 

SURENDRASINH
VIKRAMSINH CHAUHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MRS
SHILPA R SHAH for Applicant(s) : 1, 
MR
H.L.JANI ADDL.PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 10/07/2008 

 

 
 
ORAL
ORDER

Learned
advocate, Mrs.Shilpa Shah, for the petitioner seeks permission to
withdraw the petition. The permission is granted. The petition stands
rejected as withdrawn.

(H.B.ANTANI,
J.)

ashish//

   

Top