Gujarat High Court
Shuneraben vs State on 19 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/14043/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14043 of 2009
=========================================================
SHUNERABEN
@ SHANURABEN SHAMIMBHAI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MRYJPATEL
for
Applicant(s) : 1 - 2.
MS. KRINA CALLA, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 19/01/2010
ORAL
ORDER
Learned
A.P.P. Ms. Krina Calla at the outset submitted that during the
pendency of the present application charge-sheet is filed.
In
view of the above, learned advocate Mr. Y.J. Patel for the applicants
seeks permission to withdraw the application. Permission, as prayed
for, is granted. The application stands disposed of as withdrawn.
Rule is discharged.
(H.B.ANTANI,
J.)
Shekhar
Top