Gujarat High Court High Court

====================================== vs Ms Mita S Panchal on 16 October, 2008

Gujarat High Court
====================================== vs Ms Mita S Panchal on 16 October, 2008
Author: Bhagwati Prasad,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1235320/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12353 of 2008
 

In


 

CRIMINAL
APPEAL No. 1090 of 2006
 

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

DASHRATSINH
HARUBHA GARASIYA 

 

Versus
 

STATE
OF GUJARAT & ANOTHER
 

====================================== 
Appearance
: 
MS KD PARMAR for the Applicant
 
Ms Mita S Panchal, Additional Public Prosecutor for the
Respondents  
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

Date
: 16/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Ms
Parmar, learned counsel for the applicant, sought permission to
withdraw the application. Permission granted. Application stands
disposed of as withdrawn.

(Bhagwati
Prasad, J.)

(Bankim
N Mehta, J.)

*mohd

   

Top