Gujarat High Court
Vineshbhai vs State on 23 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/7555/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7555 of 2010
=========================================================
VINESHBHAI
TITABHAI KISHORI & 3 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MA KHARADI for
Applicant(s) : 1 - 4.
MR AJ DESAI ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 23/08/2010
ORAL
ORDER
Learned
APP Mr. Desai submitted that now the charge-sheet is filed in this
matter. Therefore, learned advocate for the applicants seeks
permission to withdraw the application with a permission to move
before the trial Court.
Permission
as prayed for, is granted. The application stands disposed of as
withdrawn. Rule is discharged.
(Z.K.SAIYED,
J.)
ynvyas
Top