Gujarat High Court High Court

Devabhai vs State on 18 June, 2010

Gujarat High Court
Devabhai vs State on 18 June, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5838/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5838 of
2010 
 
=========================================================

 

DEVABHAI
PUNABHAI RAVAL & 7 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MA KHARADI for
Applicant(s) : 1 - 8. 
MR DC SEJPAL, APP for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 18/06/2010 

 

 
 
ORAL
ORDER

At
the outset, Mr DC Sejpal, learned APP for the State submits that the
charge-sheet is filed on 11.6.2010 in the matter.

In
view of the above, Mr MA Kharadi, learned advocate for the applicants
seeks permission to withdraw this application with a view to file
appropriate application before the learned Sessions Judge.

Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Rule is discharged.

[H.B.ANTANI,
J.]

mrpandya

   

Top