Gujarat High Court
Mukesh vs State on 19 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/12839/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12839 of 2010
======================================
MUKESH
BAKUBHAI PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
======================================
Appearance :
HL
PATEL ADVOCATES for Applicant
Ms.
Krina Calla, APP, for respondent
No.1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 19/11/2010
ORAL
ORDER
Learned
counsel for the applicant seeks permission to withdraw this
application at this stage since charge sheet is not filed. Permission
is granted. This application stands disposed of as withdrawn. Rule is
discharged. It is made clear that the Court has not entered into the
merits of the case.
(ANANT
S. DAVE, J.)
(swamy)
Top