Gujarat High Court Case Information System
Print
CR.MA/7757/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7757 of
2011
=========================================================
KHERU
@ KHERMAHMMAD GULMOHMMAD SINDHI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
PP MAJMUDAR 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
This
application is filed under Section 439 of the Code of Criminal
Procedure in connection with First Information Report registered as
I-C.R. No.68/2007 with Kosamba Police Station, Surat for the
offences punishable under Sections 399, 489(b) and 489(c) of Indian
Penal Code and u/s. 25(1b) and 12(a) of the Arms Act.
Learned
APP Mrs. Manisha L. Shah submits that the Trial has commenced and
four witnesses have already been examined.
In
view of the above, learned Advocate for the petitioner seeks
permission to withdraw this petition at this stage.
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view of the above, this petition is disposed of as withdrawn.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