Gujarat High Court
Kaushikbhai vs State on 11 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/14400/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14400 of 2011
=========================================================
KAUSHIKBHAI
NATWARLAL VYAS - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
DR BHATT for
Applicant(s) : 1,
MR KL PANDYA, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 11/11/2011
ORAL ORDER
Heard
Mr.D.R.Bhatt, learned advocate for the applicant. He has submitted
that during the pendency of this application charge-sheet is filed.
He seeks permission to withdraw this application with a liberty to
move before the lower Court. Permission as prayed for is granted.
This application stands disposed of as withdrawn. Rule is discharged.
(Z. K. SAIYED,
J.)
kks
Top