Gujarat High Court High Court

Kalabhai vs State on 15 November, 2011

Gujarat High Court
Kalabhai vs State on 15 November, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11628/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11628 of 2008
 

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

 

KALABHAI
VAGHABHAI RAJPUT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VC VAGHELA for
Applicant(s) : 1, 
MR. MAULIK NANAVATI ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 10/09/2008 

 

 
 
ORAL
ORDER

Rule.

Shri Maulik Nanavati, learned APP, wavies service of rule on behalf
of the respondent State.

Shri
V.C. Vaghela, learned advocate for the applicant seeks permission to
withdraw the present application with a liberty to file a fresh
application after submission of charge sheet. Permission is
accordingly granted. Application is dismissed as withdrawn with above
liberty.

(M.R.

SHAH, J.)

kaushik

   

Top