Gujarat High Court High Court

Shyamasingh vs State on 22 January, 2010

Gujarat High Court
Shyamasingh vs State on 22 January, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14717/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14717 of 2009
 

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


 

SHYAMASINGH
JAISINGH CHARAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
ROHIT S VERMA for
Applicant(s) : 1, 
MR M.R.MENGDEY, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 22/01/2010 

 

 
ORAL
ORDER

In
view of changed circumstances, more particularly, order dated
12.01.2010 passed by the Hon’ble Supreme Court in Writ Petition
(CRL.) No. 6 of 2007, by which the Hon’ble Supreme Court has handed
over investigation of the case to the Central Bureau of Investigation
(CBI), Mr.Verma, learned Advocate for the applicant seeks permission
to withdraw present application. Permission is accordingly granted.
Present Criminal Misc. Application is dismissed as withdrawn.

[M.R.Shah,J.]

satish

   

Top