Gujarat High Court High Court

Dineshchandra vs State on 9 November, 2011

Gujarat High Court
Dineshchandra vs State on 9 November, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14473/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14473 of 2011
 

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

 

DINESHCHANDRA
KANTILAL BHARATIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BB NAIK, SENIOR COUNSEL with MR MEHUL H RATHOD
for
Applicant(s) : 1, 
MR KL PANDYA, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 09/11/2011  
 
ORAL ORDER

Rule.

Mr.K.L.Pandya, learned Additional Public Prosecutor, waives
service of Rule on behalf of the respondent-State.

Heard
Mr.B.B.Naik, learned Senior Counsel appearing for Mr.Mehul H. Rathod,
for the applicant. Mr.Naik submitted that charge-sheet is filed. He
seeks permission to withdraw this application with a liberty to move
the lower Court. Permission as prayed for is granted. This
application stands disposed of as withdrawn. Rule is discharged.

(Z. K. SAIYED,
J.)

kks

   

Top