Gujarat High Court High Court

Appearance : vs Rc Kodekar on 12 May, 2011

Gujarat High Court
Appearance : vs Rc Kodekar on 12 May, 2011
Author: J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6092/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6092 of 2011
 

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


 

ILESH
LALUBHAI HATHILA 

 

Versus
 

STATE
OF GUJARAT 

 

=================================================
 
Appearance : 
MR
MA KHARADI for Applicant(s) : 1, 
RC KODEKAR, ADDL PUBLIC
PROSECUTOR for Respondent(s) :
1, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 12/05/2011 

 

ORAL
ORDER

Rule.

Mr R.C. Kodekar, learned APP waives service of notice of Rule on
behalf of the respondent – State.

After
arguing the matter for some time, learned counsel seeks permission to
withdraw this application as investigation is still pending and
charge-sheet is yet to be filed. Permission as prayed for is
granted. Application stands disposed of withdrawn at this stage. It
will be open for the applicant to file a fresh application after
filing of the charge-sheet.

Rule
is discharged.

(J.B.Pardiwala, J.)

*mohd

   

Top