Gujarat High Court High Court

Vishwamitra vs State on 4 October, 2010

Gujarat High Court
Vishwamitra vs State on 4 October, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11753/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11753 of 2010
 

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

VISHWAMITRA
HARJIVANDAS PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

======================================
 
Appearance : 
SV
RAJUASSOCIATES for Applicant(s) : 1, 
MR. J.K. SHAH, APP for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S DAVE
		
	

 

 
 


 

Date
: 04/10/2010 

 

 
 
ORAL
ORDER

Upon
instruction, the learned counsel for the applicant seeks permission
to withdraw this application at this stage. Permission is granted.
This application stands disposed of as withdrawn. It is made clear
that this Court has not entered into the merits of the case.

(ANANT
S. DAVE, J.)

(swamy)

   

Top