Gujarat High Court High Court

Chandrakant vs State on 23 July, 2010

Gujarat High Court
Chandrakant vs State on 23 July, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7456/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7456 of 2010
 

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

 

CHANDRAKANT
@ LALO AMRATLAL SONI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAXIT J DHOLAKIA for
Applicant(s) : 1, 
MR UA TRIVEDI ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 23/07/2010 

 

 
 
ORAL
ORDER

Learned
advocate for the applicant seeks permission to withdraw the present
application with a liberty to move before the appropriate Court after
filing of the charge-sheet. Permission as prayed for is granted. The
applicant is permitted to move before the appropriate Court after
filing the charge-sheet. This application is disposed of as
withdrawn. Rule is discharged.

[
Z. K. SAIYED, J. ]

(vijay)

   

Top