Gujarat High Court High Court

Anil vs State on 29 November, 2010

Gujarat High Court
Anil vs State on 29 November, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1353/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1353 of 2009
 

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

ANIL
KALIDAS PRAJAPATI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR BM
MANGUKIYA for
Applicant(s) : 1,MS BELA A PRAJAPATI for Applicant(s) : 1, 
MR M.R.
MENGDEY, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 29/11/2010 

 

 
ORAL
ORDER

1. In
view of the subsequent development of filing of charge-sheet by the
concerned investigating officer and preferring one another Criminal
Miscellaneous Application No.12007/2010, Shri Mangukiya, learned
advocate appearing on behalf of the applicant seeks permission to
withdraw the present application, without prejudice to his rights and
contentions in Criminal Miscellaneous Application No.12007/2010.

2. Accordingly,
the present application is dismissed as withdrawn, in view of the
subsequent development and filing of another application being
Criminal Miscellaneous Application No.12007/2010 and without
prejudice to his rights and contentions in the said Criminal
Miscellaneous Application.

(M.R.

Shah, J.)

*menon

   

Top