Gujarat High Court Case Information System
Print
CR.MA/6067/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6067 of 2010
=========================================================
BHAVESH
GHANSHYAMBHAI BHADANI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
DIPEN K DAVE for
Applicant(s) : 1,MR LAXMANSINH M ZALA for Applicant(s) : 1,
MR. KP
RAVAL ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
MR NR KODEKAR
for Respondent(s) : 2,
MR ROMIL L KODEKAR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 29/11/2010
ORAL
ORDER
As
the charge sheet is already filed against the petitioner, Shri Dave,
learned advocate for the petitioner does not press the present
petition and seeks permission to withdraw the present petition with a
liberty to file appropriate application for discharge before the
trial Court. Under the circumstances, without further entering into
the merits of the case and without expressing anything in favour of
either parties, present petition is dismissed as withdrawn. As and
when, such an application is made, the same shall be considered in
accordance with law and on merits as this Court has not further
entering into the merits of the case.
(M.R.SHAH,
J.)
kaushik
Top