Gujarat High Court
Appearance : vs Rc Kodekar on 12 May, 2011
Gujarat High Court Case Information System
Print
CR.MA/6092/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6092 of 2011
=================================================
ILESH
LALUBHAI HATHILA
Versus
STATE
OF GUJARAT
=================================================
Appearance :
MR
MA KHARADI for Applicant(s) : 1,
RC KODEKAR, ADDL PUBLIC
PROSECUTOR for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 12/05/2011
ORAL
ORDER
Rule.
Mr R.C. Kodekar, learned APP waives service of notice of Rule on
behalf of the respondent – State.
After
arguing the matter for some time, learned counsel seeks permission to
withdraw this application as investigation is still pending and
charge-sheet is yet to be filed. Permission as prayed for is
granted. Application stands disposed of withdrawn at this stage. It
will be open for the applicant to file a fresh application after
filing of the charge-sheet.
Rule
is discharged.
(J.B.Pardiwala, J.)
*mohd
Top