Gujarat High Court
========================================= vs Mr Kartik Pandya App For on 29 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/13922/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13922 of 2010
=========================================
JASHIBEN
W/O DILIPBHAI PATNI & 1
Versus
STATE
OF GUJARAT
=========================================
Appearance
:
MR RAJENDRA GADHAVI for
Applicants
MR KARTIK PANDYA APP for
Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 29/11/2010
ORAL
ORDER
In
view of the fact that the charge-sheet is filed, learned advocate for
the applicants seeks permission to withdraw this application at this
stage to avail the remedy under the Criminal Procedure Code, 1973.
Permission
as prayed for is granted. This Court has not entered into merits of
the matter. This application stands disposed of as withdrawn. Rule is
discharged.
[
ANANT S. DAVE, J. ]
vijay
Top