Gujarat High Court High Court

Amit vs State on 28 May, 2010

Gujarat High Court
Amit vs State on 28 May, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5542/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5542 of 2010
 

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


 

AMIT
BHASKARBHAI GOHIL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
BHUNESH C RUPERA for
Applicant(s) : 1, 
Mr Maulik Nanavati, Addl.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 28/05/2010 

 

 
 
ORAL
ORDER

Learned
Advocate for the applicant seeks permission to withdraw this
application with liberty to file application after the charge sheet.
Permission as prayed for is granted. This application is disposed of
as withdrawn.

If
the applicant files such application before the concerned court
after the charge sheet, the court will decide the same in accordance
with law without being influenced by the order passed by this court.

[M.D.

SHAH, J.]

msp

   

Top