Gujarat High Court High Court

Vinubhai vs State on 13 May, 2010

Gujarat High Court
Vinubhai vs State on 13 May, 2010
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4896/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4896 of 2010
 

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

 

VINUBHAI
DHANJIBHAI RAMOLIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MATAFER R PANDE for
Applicant(s) : 1, 
MR DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 13/05/2010 

 

 
 
ORAL
ORDER

Learned
advocate for the applicant seeks permission to withdraw the
application.

Permission,
as prayed for is granted. The application stands disposed of as
withdrawn.

(BANKIM.N.MEHTA,
J.)

shekhar/-

   

Top