Gujarat High Court High Court

Lalit vs State on 14 October, 2008

Gujarat High Court
Lalit vs State on 14 October, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12766/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12766 of 2008
 

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

 

LALIT
MAKHANJI, PRESENTLY AS SWAMI LAXMINARAYAN DASJI GURU & 1 -
Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 2. 
MR MR MENGDEY, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 14/10/2008 

 

 
 
ORAL
ORDER

Mr.A.M.Dagli,learned
advocate for the applicant, seeks permission to withdraw this
application with a liberty to move the trial Court by filing
appropriate application and when such an application is filed then
the trial Court may, as early as possible, taking into consideration
the urgency in the matter and dispose of the same in accordance with
law without intervention of the order of this Court. Permission as
prayed for is granted with above liberty. Application is disposed of
as withdrawn.

(M.D.Shah,
J.)

sudhir

   

Top