Gujarat High Court High Court

Bharatbhai vs State on 26 August, 2011

Gujarat High Court
Bharatbhai vs State on 26 August, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12093/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12093 of 2011
 

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

BHARATBHAI
SURESHBHAI @ SENDHAJI CHAUHAN & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR SAMIR J
DAVE for
Applicant(s) : 1 - 3. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 26/08/2011 

 

 
ORAL
ORDER

As
the applicants are already charge-sheeted, learned advocate appearing
on behalf of the applicants seeks permission to withdraw the present
application with a liberty to submit appropriate application for
discharge before the concerned Court.

Permission
is, accordingly, granted. Application is dismissed as withdrawn with
above liberty. As and when any such application is made, same be
considered in accordance with law and on merits.

(M.R.

Shah, J.)

*menon

   

Top