Gujarat High Court
Mohanbhai vs State on 26 August, 2010
Gujarat High Court Case Information System Print CR.MA/9257/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 9257 of 2010 ========================================= MOHANBHAI KOYABHAI VASAIYA INCHARGE TALUKA PROGRAM - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ========================================= Appearance : MR BM MANGUKIYA for Applicant(s) : 1, MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, ========================================= CORAM : HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 26/08/2010 ORAL ORDER
Mr.H.L.
Jani, learned Additional Public Prosecutor, states that charge-sheet
is already filed.
Mr.B.M.
Mangukiya, 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withdrawn.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