Gujarat High Court High Court

Ashwinbhai vs State on 13 May, 2010

Gujarat High Court
Ashwinbhai vs State on 13 May, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4929/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4929 of 2010
 

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

 

ASHWINBHAI
SUKHABHAI MAKWANA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PR ABICHANDANI for
Applicant(s) : 1 - 2. 
MR M.R.MENGDEY, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 13/05/2010 

 

ORAL
ORDER

Learned
advocate for the applicants seeks permission to withdraw the
application reserving liberty to the applicants to approach the
Sessions Court after filing of charge sheet. Permission, as prayed
for, is granted. The application stands disposed of as withdrawn.

[A.L.Dave,J.]

(patel)

   

Top