Gujarat High Court
Narajibhai vs State on 27 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/9629/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9629 of 2010
=========================================================
NARAJIBHAI
BHIKHAJI THAKOR & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
BS BRAHMBHATT for
Applicant(s) : 1 - 2.
MR HL JANI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 27/08/2010
ORAL
ORDER
Heard
learned Counsel for the parties.
Learned
APP Mr. Jani has contended that before the trial Court the charge is
already framed. In view of this, learned Counsel for the applicant
seeks permission to withdraw this application. Permission granted.
Dismissed as withdrawn. Rule is discharged.
(Z.K.SAIYED,
J.)
sas
Top