Gujarat High Court
Sunil vs State on 30 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/13745/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13745 of 2011
=========================================================
SUNIL
GOVINDBHAI BARASARIA & 5 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MRPRATIKYJASANI
for
Applicant(s) : 1 - 6.
MR KL PANDYA, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 30/09/2011
ORAL ORDER
Rule.
Mr.K.L.Pandya, learned Additional Public Prosecutor, waives
service of Rule on behalf of the respondent-State.
Heard
Mr.Pratik Jasani, learned advocate for the applicant. After some
arguments he seeks permission to withdraw this application with
a liberty to file fresh application after charge-sheet.
Permission as prayed for is granted. This application stands disposed
of as withdrawn. Rule is discharged.
(Z. K. SAIYED,
J.)
kks
Top