Gujarat High Court High Court

Anshu vs State on 24 January, 2011

Gujarat High Court
Anshu vs State on 24 January, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/124/2011	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 124 of
2011 
=========================================================

 

ANSHU
SHREENATHJI KAHAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MUKESH R KORI for
Applicant(s) : 1,MRMMLOKHANDWALA for Applicant(s) : 1, 
MR KARTIK
PANDYA, ASST. PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 24/01/2011 

 

ORAL
ORDER

Since, charge-sheet is
filed, learned Counsel for the applicant seeks permission to withdraw
this petition to move the trial Court concerned.

Permission
is granted, as prayed for, with the liberty to move the trial Court
concerned. This petition stands disposed of, as WITHDRAWN.
Rule is discharged.

(ANANT
S. DAVE, J.)

Umesh/

   

Top