Gujarat High Court
Dilipkumar vs State on 17 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/4802/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4802 of 2010
=========================================================
DILIPKUMAR
RAMANBHAI PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Applicant(s) : 1,
MR DEVANG VYAS, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 17/06/2010
ORAL
ORDER
Learned
APP Mr. Devang Vyas, at the outset, submitted that charge-sheet in
the matter is filed on 11.6.2010 during pendency of the present
application.
Considering
the aforesaid fact, learned advocate for the applicant seeks
permission to withdraw the present application with a view to file
appropriate application before the learned Sessions Judge.
Permission, as prayed for, is granted. Application stands disposed of
as withdrawn. Rule is discharged.
[H.B.
ANTANI, J.]
pirzada/-
Top