Gujarat High Court
Fatmaben vs State on 24 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/14032/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14032 of 2010
=========================================
FATMABEN
MIYA MOHAMMAD HASANBHAI DAJI, THRO' POA, PARESHBHAI & 1 -
Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MRMPSHAH
for Applicant(s) : 1 -
2.MS. KRUTI M SHAH for Applicant(s) : 1 - 2.
MR. RAWAL ADDL.
PUBLIC PROSECUTOR for Respondent(s) : 1,
MR ADIL R MIRZA for
Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 24/08/2011
ORAL
ORDER
As the
investigation is going on, after making some submissions on merit,
Ms. Shah, learned advocate for the applicants seeks permission to
withdraw the present application as the applicants propose to submit
an appropriate application for discharge before the concerned
Magistrate. Permission is accordingly granted. Application is
dismissed as withdrawn with above liberty. Notice discharged.
Ad-interim relief granted earlier stands vacated forthwith.
(M.R.SHAH,
J.)
kaushik
Top