Gujarat High Court High Court

Narendra vs State on 8 June, 2010

Gujarat High Court
Narendra vs State on 8 June, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5427/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5427 of 2010
 

 
 
=========================================================

 

NARENDRA
KASHINATH PATHAK - Applicant
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=========================================================
 
Appearance
: 
MR
SANJAY PRAJAPATI for
Applicant. 
MRS ML SHAH, ADDL.PUBLIC PROSECUTOR for
Respondent-State. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 08/06/2010 

 

ORAL
ORDER

Learned
advocate for the petitioner seeks permission to withdraw this
application, in view of the fact that during the pendency of this
application, charge sheet has been filed. Therefore, without entering
into the merits of the case, permission is granted to withdraw this
application. The application stands disposed of accordingly.

[A.L.Dave,J.]

(patel)

   

Top