Gujarat High Court
Vanabhai vs State on 19 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/2274/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2274 of
2010
=========================================================
VANABHAI
ALIAS VANRAJBHAI GOKALBHAI BHARWAD - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
BJ TRIVEDI for
Applicant(s) : 1,MR JT TRIVEDI for Applicant(s) : 1,MS JIGNASA B
TRIVEDI for Applicant(s) : 1,
MR. D C SEJPAL, APP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 19/03/2010
ORAL
ORDER
Learned
A.P.P. Mr. D.C. Sejpal, at the out-set, submitted that the
chargesheet in the present matter was filed on 18.03.2010.
In
view of the above, learned advocate Mr. J.T. Trivedi for the
applicant seeks permission to withdraw the application at this stage
as he wants to prefer appropriate application before the learned
Sessions Judge at Gandhinagar. Permission, as prayed for, is granted.
The application stands disposed of as withdrawn. Rule is discharged.
(H.B.ANTANI,
J.)
Shekhar
Top