Gujarat High Court High Court

Bhavesh vs State on 29 November, 2010

Gujarat High Court
Bhavesh vs State on 29 November, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6067/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6067 of 2010
 

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


 

BHAVESH
GHANSHYAMBHAI BHADANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
DIPEN K DAVE for
Applicant(s) : 1,MR LAXMANSINH M ZALA for Applicant(s) : 1, 
MR. KP
RAVAL ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR NR KODEKAR
for Respondent(s) : 2, 
MR ROMIL L KODEKAR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 29/11/2010 

 

 
 
ORAL
ORDER

As
the charge sheet is already filed against the petitioner, Shri Dave,
learned advocate for the petitioner does not press the present
petition and seeks permission to withdraw the present petition with a
liberty to file appropriate application for discharge before the
trial Court. Under the circumstances, without further entering into
the merits of the case and without expressing anything in favour of
either parties, present petition is dismissed as withdrawn. As and
when, such an application is made, the same shall be considered in
accordance with law and on merits as this Court has not further
entering into the merits of the case.

(M.R.SHAH,
J.)

kaushik

   

Top