Gujarat High Court High Court

Rohit vs State on 6 July, 2011

Gujarat High Court
Rohit vs State on 6 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7375/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7375 of 2011
 

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


 

ROHIT
KISHANLAL SOTHALIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
VIRENDRA BAHETI for
Applicant(s) : 1, 
MRS MANISHA L. SHAH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 06/07/2011 

 

 
 
ORAL
ORDER

Learned
Advocate for the petitioner seeks permission to withdraw this
petition at this stage, as charge-sheet is not filed and the
investigation is not yet over.

Permission
as prayed for is granted.

In
view of the above, this petition is disposed of as withdrawn. Rule
is discharged.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top