Gujarat High Court High Court

Mahesh vs State on 25 August, 2010

Gujarat High Court
Mahesh vs State on 25 August, 2010
Author: R.P.Dholakia,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/11379/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11379 of 2005
 

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

MAHESH
@ MANISH NATUBHAI PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================================
Appearance : 
MR
RM PARMAR for Applicant(s) : 1, 
MS ML SHAH APP for Respondent(s) :
1, 
========================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	

 

 
 


 

Date
: 27/09/2005 

 

 
ORAL
ORDER

Learned
counsel for the petitioner seeks permission to withdraw this petition
with a request to file afresh after receiving the chargesheet.
Permission is granted. This petition stands disposed of as withdrawn.
Liberty to file afresh after receiving the chargesheet before the
Court below and in that event, same shall be decided on merits by the
Court below, irrespective of the fact that the petition filed in this
Court has been withdrawn.

(R.P.DHOLAKIA,
J.)

/patil

   

Top