Gujarat High Court
Ramesh vs State on 21 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/5503/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5503 of 2010
=========================================================
RAMESH
@ BHAILU ISHWARBHAI RATHOD & 1 - Applicants
Versus
STATE
OF GUJARAT - Respondent
=========================================================
Appearance :
MR
CHIRAG B PATEL for
Applicants : 1 - 2.
MR RC KODEKAR ADDL PUBLIC PROSECUTOR for
Respondent :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 21/06/2010
ORAL
ORDER
Shri
B.S.Patel, learned advocate for Shri Chirag Patel, learned advocate
appearing for the applicants seeks permission to withdraw this
application at this stage as the chargesheet is yet to be filed.
Permission as sought for is granted. Matter is dismissed as
withdrawn.
(S.R.BRAHMBHATT,
J.)
pallav
Top