Gujarat High Court
Gautam vs State on 22 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/4007/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4007 of 2008
=========================================================
GAUTAM
PRANSHANKAR JOSHI - Applicant
Versus
STATE
OF GUJARAT - Respondent
=========================================================
Appearance :
MR
YATIN SONI for the Applicant.
MR
K.T.DAVE, APP for the
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 31/03/2008
ORAL
ORDER
Learned
counsel for the applicant seeks permission to withdraw the present
application, reserving liberty to file fresh application, after
receiving the papers of charge-sheet.
2. Permission
as prayed for is granted. This Criminal Misc.Application is disposed
of as withdrawn, reserving liberty with the applicant to file fresh
application, after receiving the papers of charge-sheet.
(D.N.PATEL,J)
*dipti
Top