Gujarat High Court
Motibhai vs State on 2 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/10905/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10905 of 2011
=========================================
MOTIBHAI
MAIJIBHAI DESAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
RAKESH R PATEL for
Applicant(s) : 1,
MR LB DABHI, APP for Respondent(s) : 1,
None
for Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 02/08/2011
ORAL
ORDER
After
the matter was argued for some time, Shri Rakesh Patel, learned
advocate appearing on behalf of the applicant seeks permission to
withdraw the present application with a liberty to file an
appropriate application for discharge before appropriate Court in
case the applicant is chargesheeted. Permission is accordingly
granted. The present application is dismissed as withdrawn with the
above liberty.
(M.R.
SHAH, J.)
siji
Top