Gujarat High Court
Mahant vs State on 28 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/5771/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5771 of 2010
=========================================
MAHANT
PARSHOTTAMGIRI GURU TURANGGIRI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR
MM TIRMIZI for Applicant(s) : 1,
MR HL JANI ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 28/06/2010
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application, as the charge-sheet is not filed in the matter.
Permission
as prayed for, is granted. The application is disposed of with a
liberty to file a fresh after filing of the charge-sheet.
(Z.K.SAIYED,
J.)
ynvyas
Top