Gujarat High Court Case Information System
Print
CR.MA/8382/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8382 of 2010
======================================
SOUDAMINI
MENON - IN CHARGE AHMEDABAD CAMPUS - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
======================================
Appearance :
MR
RAJESH K SAVJANI for the Applicant.
MR LB DABHI, APP for
Respondent No.1.
RULE SERVED for Respondent
No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 29/09/2011
ORAL
ORDER
1. After
the matter was argued for sometimes, Mr.Savjani, learned advocate
appearing on behalf of the applicant seeks permission to withdraw the
present application by submitting that after investigation,
petitioner is charge-sheeted, the petitioner shall submit an
appropriate application for discharge before the concerned Court.
2. In
view of the above, the present application is dismissed as withdrawn
with above liberty. As and when such application is made, the same
shall be considered in accordance with law and on merits, for which,
this Court has not expressed anything on merits. Rule is discharged.
Ad-interim relief, if any, stands vacated forthwith.
[M.R.SHAH,J]
*dipti
Top