Gujarat High Court
Jagdish vs State on 2 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/12663/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12663 of 2010
=============================================
JAGDISH
@ JACK BHAGWANBHAI RAUT - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance
:
HL PATEL ADVOCATES for
Applicant(s) : 1,
MR KARTIK PANDYA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR BG PATANI for Respondent(s) :
1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 16/11/2010
ORAL
ORDER
Upon
instruction from the client that charge-sheet is filed and therefore,
learned advocate for the applicant seeks permission to withdraw this
matter with a view to avail the remedy under the Code of Criminal
Procedure, 1973.
Permission
granted as prayed for. Matter stands disposed of as withdrawn.
Notice discharged.
It
is made clear that this Court has not entered into the merit of the
case.
[ANANT
S. DAVE, J.]
//smita//
Top