Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhoja Balubhai Mori Thro Haresh ... vs State Of Gujarat
2026 Latest Caselaw 581 Guj

Citation : 2026 Latest Caselaw 581 Guj
Judgement Date : 17 February, 2026

[Cites 0, Cited by 0]

Gujarat High Court

Bhoja Balubhai Mori Thro Haresh ... vs State Of Gujarat on 17 February, 2026

                                                                                                           NEUTRAL CITATION




                           R/SCR.A/1107/2026                                ORDER DATED: 17/02/2026

                                                                                                           undefined




                                IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                              R/SPECIAL CRIMINAL APPLICATION NO. 1107 of 2026

                      ==================================================
                           BHOJA BALUBHAI MORI THRO HARESH HAMIRBHAI MUCHHAR
                                                   Versus
                                          STATE OF GUJARAT & ORS.
                      ==================================================
                      Appearance:
                      MR AKBAR S SELOT(13003) for the Applicant(s) No. 1
                      MR KISHAN K NAYI(13080) for the Applicant(s) No. 1
                      MR. YUVRAJ BHRAMBHATT, APP for the Respondent(s) No. 1
                      ==================================================

                        CORAM:HONOURABLE MR.JUSTICE N.S.SANJAY GOWDA
                              and
                              HONOURABLE MR.JUSTICE D. M. VYAS

                                          Date : 17/02/2026
                                           ORAL ORDER

(PER : HONOURABLE MR.JUSTICE N.S.SANJAY GOWDA)

Learned counsel for the petitioner seeks permission to withdraw the present petition as the petitioner has been released.

Permission, as sought for, is granted.

The petition stands dismissed as withdrawn. Rule is discharged.

(N.S.SANJAY GOWDA, J.)

(D. M. VYAS, J.) DHARMENDRA KUMAR

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter