Gujarat High Court High Court

Pratikshaben vs State on 7 July, 2011

Gujarat High Court
Pratikshaben vs State on 7 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4830/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4830 of 2011
 

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

 

PRATIKSHABEN
DIPAK PANCHAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SAURIN A SHAH for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 2, 
MR. V N.SEVAK for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 07/07/2011 

 

ORAL ORDER

After
the matter was argued for some time, Mr.Saurin Shah, learned
advocate appearing on behalf of the petitioner seeks
permission to withdraw present petition, as the petitioner
proposes to submit appropriate application before the
learned trial court for dropping the charge.

Without
expressing any opinion on merits with respect to the aforesaid and
without expressing any opinion with respect to entertainability
and/or maintainability of such an application, present petition is
dismissed as withdrawn. Notice is discharged. As and when such an
application is made by the petitioner
for dropping the charge, the same be considered in accordance
with law and on merits, for which this Court has not expressed any
opinion.

[M.R.

SHAH, J.]

rafik

   

Top