Gujarat High Court High Court

Tejalbhai vs State on 4 May, 2010

Gujarat High Court
Tejalbhai vs State on 4 May, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3024/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3024 of 2010
 

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

TEJALBHAI
PRADIPBHAI CHOKSHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================= 
Appearance
: 
MR FB BRAHMBHATT for
Applicant(s) : 1, 
MR SHIVANG SHUKLA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) : 2, 
MR RJ
GOSWAMI for Respondent(s) :
2, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 04/05/2010 

 

ORAL
ORDER

Learned
advocate for the applicant seeks permission to withdraw this
application at this stage.

Permission,
as prayed for, is granted. Criminal Misc. Application stands
disposed of as withdrawn at this stage.

[ANANT
S. DAVE, J.]

//smita//

   

Top