Gujarat High Court
Jigar vs State on 31 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/591/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 591 of 2010
=========================================
JIGAR
BABABHAI RAVAT - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
APURVA R KAPADIA for
Applicant(s) : 1,
MR UMESH A TRIVEDI, APP for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 03/02/2010
ORAL ORDER
At
the outset, learned Additional Public Prosecutor, Mr Umesh A Trivedi
for the State submits that the charge-sheet is already filed in the
matter during pendency of the present application.
In
view of the above, learned advocate Mr Apurva R Kapadia for the
applicant seeks permission to withdraw this application with a view
to file a fresh application before the appropriate Court.
Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Rule is discharged.
(H.B.
Antani, J.)
mrpandya
Top