Gujarat High Court
Jairajsinh vs State on 18 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/7842/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7842 of 2010
=========================================================
JAIRAJSINH
HIMATSINH RANA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
VIRAL
K SHAH for
Applicant(s) : 1,
MR AJ DESAI ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 18/08/2010
ORAL
ORDER
Learned
advocate appearing on behalf of the applicant, seeks permission to
withdraw the application with a liberty to file afresh after filing
of the charge-sheet.
Permission
as prayed for, is granted. The application stands disposed of as
withdrawn. Rule is discharged.
(Z.K.SAIYED,
J.)
ynvyas
Top