Gujarat High Court High Court

Hamirbhai vs State on 23 November, 2010

Gujarat High Court
Hamirbhai vs State on 23 November, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10231/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10231 of 2009
 

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


 

HAMIRBHAI
RAHABHAI SHIYALIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
PRAVIN GONDALIYA for
Applicant(s) : 1, 
MR MR MENGDEY, APP for Respondent(s) : 1, 
MR
ASHISH M DAGLI for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 23/11/2010 

 

 
 
ORAL
ORDER

After
the matter was argued for some time, Shri Pravin Gondalia, learned
advocate appearing on behalf of the applicant seeks permission to
withdraw the present application with a liberty to submit an
appropriate application before the learned trial Court for discharged
in case the chargesheet is filed against the applicant. Permission
is accordingly granted. The present application is dismissed as
withdrawn with the above liberty. As and when any application is
submitted by the applicant for discharge the same may be considered
by the learned trial Court in accordance with law on its own merits
for which this Court has not expressed any opinion. Rule is
discharged. Ad-interim relief granted earlier, if any, stands
vacated forthwith.

(M.R.

SHAH, J.)

siji

   

Top