Gujarat High Court High Court

Kailashbhai vs Notice on 20 June, 2011

Gujarat High Court
Kailashbhai vs Notice on 20 June, 2011
Author: K.M.Thaker,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7036/2011	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION (ANTI-BAIL) No. 7036 of
2011 
 
=========================================================

 

KAILASHBHAI
GOVINDRAM RATHI - Applicant(s)
 

Versus
 

NOTICE
TO BE SERVED UPON PUBLIC PROSECUTOR & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
ANUJA S NANAVATI for
Applicant(s) : 1, 
None for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date : 20/06/2011
 
ORAL ORDER

Mr.

S.I.Nanavati, learned Senior Counsel appearing for the applicant,
seeks permission to amend the application. He has submitted that in
the application, it is stated that the application is filed directly,
however, the applicant has approached this Court after having filed
application before the learned trial Court. He seeks to amend the
application accordingly.

Therefore,
draft amendment dated 20.6.2011 is submitted along with copy of the
order. The request for amendment is granted. The amendment be carried
out forthwith.

Subsequently,
Mr. S.I.Nanavati, learned Senior Counsel appearing for the applicant,
requested for permission to withdraw the application. Permission, as
sought for, is granted. The application stands disposed of as
withdrawn.

[K.M.Thaker,
J.]

kdc

   

Top