Gujarat High Court High Court

Dashrathbhai vs State on 23 August, 2011

Gujarat High Court
Dashrathbhai vs State on 23 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7170/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7170 of 2006
 

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

 

DASHRATHBHAI
S. PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SP MAJMUDAR for
Applicant(s) : 1,MR PP MAJMUDAR for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
RULE SERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/08/2011 

 

 
 
ORAL
ORDER

Learned
Advocate for the applicant seeks permission to withdraw this
application with a liberty to move Discharge Application before the
Trial Court. The permission is granted. The application stands
disposed of as withdrawn.

It
is, however, clarified that if the Discharge Application is filed by
the present applicant, the trial Court will consider the same and
decide in accordance with law.

(K.S.JHAVERI,J.)

pawan

   

Top