Gujarat High Court High Court

Chunibhai vs State on 11 June, 2010

Gujarat High Court
Chunibhai vs State on 11 June, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5782/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5782 of 2010
 

With


 

CRIMINAL
MISC.APPLICATION No. 5491 of 2010
 

To


 

CRIMINAL
MISC.APPLICATION No. 5493 of 2010
 
=========================================================

 

CHUNIBHAI
HARIBHAI GAJERA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

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

 

Appearance
: 
MR
CHETAN K PANDYA, FOR INFORMANT, 
MR KARTIK PANDYA, A.P.P. FOR
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 11/06/2010 

 

ORAL
ORDER

Heard
learned advocates for the parties.

Learned
advocate for the petitioner seeks permission to withdraw these
applications with a view to avail the remedy under the Code in view
of filing of charge-sheet.

Permission,
as prayed for, is granted for all the matters. Criminal Misc.
Applications stand disposed of as withdrawn with no order as to
costs.

(Anant
S. Dave,J.)

Pawan

   

Top