Gujarat High Court High Court

Vallabhbhai vs State on 18 November, 2010

Gujarat High Court
Vallabhbhai vs State on 18 November, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12441/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12441 of 2010
 

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


 

VALLABHBHAI
JERAMBHAI CHAPAWADIA - Applicant
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

======================================
Appearance : 
MR
PJ KANABAR for the Applicant. 
MR K.P.RAWAL, APP for Respondent(s)
: 1, 
MR NIRAV C THAKKAR for Respondent(s) :
2, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 18/11/2010 

 

 
ORAL
ORDER

1. Mr.P.J.Kanabar,
learned advocate appearing on behalf of the applicant seeks
permission to withdraw the present Criminal Misc. Application.

2. Permission
as prayed for is granted. The present Criminal Misc. Application is
dismissed as withdrawn. Notice is discharged.

[M.R.SHAH,J]

*dipti

   

Top