Gujarat High Court High Court

Mohan vs State on 6 September, 2011

Gujarat High Court
Mohan vs State on 6 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12369/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12369 of 2011
 

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

 

MOHAN
ARJAN GARVA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BY MANKAD for
Applicant(s) : 1, 
MR MAULIK NANAVATI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 06/09/2011  
 
ORAL ORDER

Rule.

Mr.Maulik Nanavati, learned Additional Public Prosecutor,
waives service of Rule on behalf of the respondent-State.

Heard
Mr.B.Y.Mankad, learned advocate for the applicant. After some
arguments he seeks permission to withdraw this application with a
liberty to file fresh application after charge-sheet. Permission as
prayed for is granted. This application stands disposed of as
withdrawn. Rule is discharged.

(Z. K. SAIYED,
J.)

kks

   

Top