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view of the above, this petition is disposed of as withdrawn.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