Gujarat High Court High Court

Rajendrakumar vs State on 17 August, 2010

Gujarat High Court
Rajendrakumar vs State on 17 August, 2010
Author: R.P.Dholakia,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/10516/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10516 of 2005
 

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

 

RAJENDRAKUMAR
GAURISHANKAR SISODIA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

==============================================================
 
Appearance
: 
MR
YM THAKKAR for
Applicant(s) : 1 - 2. 
MR KP RAVAL, APP for Respondent(s) :
1, 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	

 

 
 


 

Date
: 07/09/2005 

 

ORAL
ORDER

Learned
counsel for the petitioners seeks permission to withdraw this
petition with a liberty to file afresh after receiving the charge
sheet. Permission granted. This petition stands disposed of as
withdrawn. Liberty to file afresh after receiving the charge sheet
before the court below and in that event, same shall be decided on
merits by the court below irrespective of the fact that the petition
filed in this court has been withdrawn.

(R.P.DHOLAKIA,J.)

radhan/

   

Top