Gujarat High Court High Court

Motibhai vs State on 2 August, 2011

Gujarat High Court
Motibhai vs State on 2 August, 2011
Author: M.R. Shah,
  
 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 The present application is dismissed as withdrawn with the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