Gujarat High Court
Pradeep vs State on 7 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/7921/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7921 of 2011
=========================================================
PRADEEP
KANUBHAI JADHAV - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ABHIRAJ R TRIVEDI for
Applicant(s) : 1,
MRS. MANISHA L. SHAH, ADDL. PUBLIC PROSECUTOR
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 07/07/2011
ORAL
ORDER
Learned
Advocate for the petitioner seeks permission to withdraw this
petition at this stage, with a liberty to file a fresh application if
the trial does not commence by December 2011.
Permission,
with the liberty as prayed for is granted.
In
view of the above, this petition is disposed of as withdrawn. Rule
discharged.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top