Gujarat High Court High Court

====================================== vs Mr Rc Kodekar on 20 June, 2008

Gujarat High Court
====================================== vs Mr Rc Kodekar on 20 June, 2008
Author: Bhagwati Prasad,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/7850/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7850 of 2008
 

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

VALLABHBHAI
ANANDBHAI GOHIL 

 

Versus
 

STATE
OF GUJARAT 

 

====================================== 
Appearance
: 
MR ASHISH M DAGLI for the
Applicant  
Mr RC Kodekar, APP for the
Respondent  
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	

 

Date
: 20/06/2008 

 

ORAL
ORDER

Having
argued the application extensively and having found that the Court is
not inclined to grant this application, Mr. Dagli, learned advocate
for the applicant seeks permission to withdraw the application at
this stage with a liberty to move afresh after filing of the
charge-sheet. Permission is granted. Application stands rejected
as withdrawn.

(Bhagwati
Prasad, J.)

*mohd

   

Top