Gujarat High Court
Kuldipakbhai vs State on 23 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/9429/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9429 of 2010
=========================================
KULDIPAKBHAI
LAXMANDAS ARORA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR YOGESH
LAKHANI WITH MS. KRUTI M SHAH for Applicant(s) : 1,
MR AJ DESAI,
LD. ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 23/08/2010
ORAL
ORDER
After
some arguments, Mr.Yogesh Lakhani, learned Senior Counsel with
Ms.Kruti Shah, learned counsel for the applicant, seeks permission
to withdraw the present application with a liberty to file fresh
application after filing of charge-sheet
Permission
as prayed for is granted. Present application is disposed of as
withdrawn. Rule is discharged.
(Z.
K. Saiyed, J)
Anup
Top