Gujarat High Court
Ratnabhai vs State on 15 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/7906/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7906 of 2008
=========================================================
RATNABHAI
NARSINGBHAI BABERIA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PM DAVE for
Applicant(s) : 1 - 2.
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 04/09/2008
ORAL
ORDER
As
the investigation is already over and the charge-sheet is already
filed, Shri P.M. Dave, learned advocate for the applicant seeks
permission to withdraw the present application with a liberty to file
appropriate application for bail before the trial Court. Permission
is accordingly granted. Application is dismissed as withdrawn with
above liberty. Notice discharged.
(M.R.
Shah, J.)
Kaushik
Top