Gujarat High Court
Avesh vs State on 7 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/14177/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14177 of 2011
=========================================================
AVESH
ALIAS UMESH SHASHIKANT MEHTA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MRUGEN K PUROHIT for
Applicant(s) : 1 - 2.
MS CHETNA SHAH, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 07/10/2011
ORAL
ORDER
Rule.
Learned APP waives service of Rule on behalf of the respondent –
State. Heard learned Advocate for the applicant and learned APP,
appearing on behalf of the respondent – State.
After
some arguments, learned Advocate for the applicant seeks permission
to withdraw this application with liberty to file fresh application
before the appropriate Court, after the charge sheet is filed.
Permission granted. Rule is discharged.
(Z.K.SAIYED,
J.)
sas
Top