Gujarat High Court
Shayampalsingh vs State on 26 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/2403/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2403 of 2010
=========================================================
SHAYAMPALSINGH
LILADHAR RAJPUT - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
RG CHHARA for
Applicant(s) : 1,MR VIJAY H NANGESH for Applicant(s) : 1,
MR DC
SEJPAL ADDL.PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 26/03/2010
ORAL ORDER
Learned
advocate Mr.R.G.Chhara for the applicant seeks permission to withdraw
the application as the charge sheet is not filed. Permission as
prayed for is granted. The application stands disposed of as
withdrawn. Rule is discharged.
(H.B.ANTANI,
J.)
Amit/-
Top