Gujarat High Court High Court

Dharmendrabhai vs State on 18 June, 2010

Gujarat High Court
Dharmendrabhai vs State on 18 June, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3746/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3746 of 2010
 

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

 

DHARMENDRABHAI
CHAGANBHAI DEVIPUJAK - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PREMAL S RACHH for
Applicant(s) : 1, 
MR DEVANG VYAS, APP for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 18/06/2010 

 

 
 
ORAL
ORDER

At
the outset, Mr Devang Vyas, learned APP for the State submitted that
the charge-sheet is filed on 9.5.2010 in the matter.

In
view of the above, Mr Premal S Rachh, learned advocate for the
applicant seeks permission to withdraw this application with a view
to file appropriate application before the learned Sessions Judge.

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withdrawn.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

[H.B.ANTANI,
J.]

mrpandya

   

Top