Gujarat High Court High Court

Haribhai vs State on 23 August, 2010

Gujarat High Court
Haribhai vs State on 23 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9700/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9700 of 2010
 

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

 

HARIBHAI
KARSANBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MB PARIKH for
Applicant(s) : 1, 
MR AJ DESAI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 23/08/2010 

 

 
 
ORAL
ORDER

Rule.

Learned APP waives service of Rule on behalf of the respondent
State.

Heard
learned Counsel for the parties.

After
some arguments, learned Advocate for the applicant seeks permission
to withdraw this application with liberty to file fresh Application
before the appropriate Court after the charge-sheet is filed.
Permission, as prayed for, is granted. Application is dismissed as
withdrawn. Rule is discharged.

(Z.K.SAIYED,
J.)

sas

   

Top