Gujarat High Court High Court

Dharemendrabhai vs State on 15 November, 2011

Gujarat High Court
Dharemendrabhai vs State on 15 November, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14978/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14978 of 2011
 

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


 

DHAREMENDRABHAI
BABUBHAI SONI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

======================================
 
Appearance
: 
MR
CHETAN B RAVAL for Applicant(s) : 1, 
MS CM SHAH ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) :
1, 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 15/11/2011 

 

 
 
ORAL
ORDER

Learned
advocate for the applicant submitted that during the pendency of this
application, charge-sheet is filed. Therefore, he seeks permission to
withdraw the application with a liberty to move before the lower
Court. Permission is granted. The application stands disposed of as
withdrawn.

(Z.K.SAIYED,J.)

ynvyas

   

Top