Gujarat High Court
Bharatbhai vs State on 26 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/12093/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12093 of 2011
=========================================
BHARATBHAI
SURESHBHAI @ SENDHAJI CHAUHAN & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MR SAMIR J
DAVE for
Applicant(s) : 1 - 3.
PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 26/08/2011
ORAL
ORDER
As
the applicants are already charge-sheeted, learned advocate appearing
on behalf of the applicants seeks permission to withdraw the present
application with a liberty to submit appropriate application for
discharge before the concerned Court.
Permission
is, accordingly, granted. Application is dismissed as withdrawn with
above liberty. As and when any such application is made, same be
considered in accordance with law and on merits.
(M.R.
Shah, J.)
*menon
Top