Gujarat High Court High Court

Semsangbhai vs State on 11 November, 2011

Gujarat High Court
Semsangbhai vs State on 11 November, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15520/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15520 of 2011
 

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

 

SEMSANGBHAI
KHEMCHANDBHAI CHRISTIAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VM PANCHOLI for
Applicant(s) : 1,MR BHARAT J JOSHI for Applicant(s) : 1, 
MS CHETNA
SHAH, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 11/11/2011 

 

 
 
ORAL
ORDER

Rule.

Learned APP waives service of Rule on behalf of the respondent –
State. Heard learned Advocate for the applicant and learned APP,
appearing on behalf of the respondent – State.

After
some arguments, learned Advocate for the applicant seeks permission
to withdraw this application with liberty to file fresh application
before the appropriate Court, after the charge-sheet is submitted.
Permission, as prayed for, is granted. Application is disposed of.
Rule is discharged.

(Z.K.SAIYED,
J.)

sas

   

Top