Gujarat High Court High Court

Firojbhai vs State on 5 March, 2010

Gujarat High Court
Firojbhai vs State on 5 March, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1691/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1691 of
2010 
=========================================================


 

FIROJBHAI
RAZAKBHAI SHAIKH & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
VIKRAM J THAKOR for
Applicant(s) : 1 - 2. 
MR DC SEJPAL, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 05/03/2010  
 
ORAL ORDER

At
the outset, learned APP, Mr DC Sejpal for the State submitted that
the charge-sheet is filed on 24.2.2010 during pendency of the present
application.

In
view of the above, learned advocate Mr Vikram Thakor for the
applicant seeks permission to withdraw this application with a view
to approach the learned Additional Sessions Judge.

Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Rule is discharged.

[H.B.

Antani, J.]

mrpandya

   

Top