Gujarat High Court High Court

Santosh vs State on 18 June, 2010

Gujarat High Court
Santosh vs State on 18 June, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5147/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5147 of 2010
 

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

 

SANTOSH
DAGDU DODISH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NM KAPADIA for
Applicant(s) : 1, 
MR DC SEJPAL, APP for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 18/06/2010 

 

 
 
ORAL
ORDER

At
the outset, Mr DC Sejpal, learned APP for the State submits that the
charge-sheet is filed on 12.5.2010 in the matter.

In
view of the above, Mr NM Kapadia, learned advocate for the applicant
seeks permission to withdraw this application.

Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Rule is discharged.

[H.B.ANTANI,
J.]

mrpandya

   

Top