Gujarat High Court
Sahidkhan vs State on 5 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/2269/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2269 of 2010
=========================================================
SAHIDKHAN
CHANDRASINGH @ BABA RANA & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
DH RAHEVAR for MR. NIKHIL S KARIEL
for
Applicant(s) : 1 - 3.
MR DEVANG VYAS, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 05/04/2010
ORAL
ORDER
Mr.
D.H. Rahevar for Mr. Kariel , learned advocate for the applicant
submits that charge sheet is filed in the matter during the pendency
of the present applicant. He, therefore, seeks permission to withdraw
this application. Permission as sought for is granted. This
application stands rejected as withdrawn, without entering into the
merits of the case. Rule is discharged.
mathew [H.B.ANTANI,
J.]
Top