Gujarat High Court High Court

Dineshkumar vs State on 12 April, 2010

Gujarat High Court
Dineshkumar vs State on 12 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2595/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2595 of 2010
 

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

 

DINESHKUMAR
NATHUBHAI KOLI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MA KHARADI for
Applicant(s) : 1, 
MR.DEVANG VYAS, ADDITONAL PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 12/04/2010 

 

 
 
					ORAL
ORDER

Mr.Devang
Vyas, learned Additional Public Prosecutor, at the outset submits
that the charge-sheet in the matter is filed on 27th
March,2010.

In
view of the above, Mr.B.B.Malik for Mr.M.A.Kharadi, learned advocate
for the applicant, seeks permission to withdraw the application with
a view to file appropriate application before the learned Sessions
Judge. Permission, as prayed for, is granted. Application stands
disposed of as withdrawn. Rule is discharged.

(H.B.ANTANI,J.)

Girish

   

Top