Gujarat High Court High Court

====================================== vs Mr Pradip Bhate on 2 September, 2011

Gujarat High Court
====================================== vs Mr Pradip Bhate on 2 September, 2011
Author: P.B.Majmudar,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/1053/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1053 of 2004
 

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

HARESHBHAI
NARAYANDAS MOTIANI 

 

Versus
 

STATE
OF GUJARAT AND OTHERS 

 

====================================== 
Appearance
: 
MR SP HASURKAR for Applicant.
 
MR PRADIP BHATE, APP for Respondent No. 1. 
NOTICE SERVED for
Respondent No. 2. 
NOTICE UNSERVED for Respondent No. 3. 
MS
ARCHANA U AMIN for Respondent No.
4. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE P.B.MAJMUDAR
		
	

 

 
 


 

Date
: 27/12/2005 

 

ORAL
ORDER

Mr.Imran
Saiyed for Mr.S.P.Hasurkar, learned advocate for the applicant states
that, as per the instructions received from his client, he may be
permitted to withdraw this application.

Permission
is granted. Accordingly, this application is disposed of as
withdrawn. Notice is discharged.

(P.B.MAJMUDAR,
J.)

/malek

   

Top