Gujarat High Court
Udabhai vs State on 4 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/548/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 548 of 2010
=========================================================
UDABHAI
MATHURBHAI RATHOD & 15 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
VA MANSURI for
Applicant(s) : 1 - 16.
MS. KRINA CALLA, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 04/02/2010
ORAL
ORDER
Mr.
V.A. Mansuri learned advocate for the applicants seeks permission to
withdraw the application, as the charge sheet was filed, in the
matter during the pendency of the present application. Permission, as
prayed for, is granted with liberty to file fresh application before
appropriate Court. The application stands disposed of as withdrawn.
Rule is discharged.
(H.B.ANTANI,J.)
Shekhar
Top