Gujarat High Court
Chandrakant vs State on 23 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/7456/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7456 of 2010
=========================================================
CHANDRAKANT
@ LALO AMRATLAL SONI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
RAXIT J DHOLAKIA for
Applicant(s) : 1,
MR UA TRIVEDI ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 23/07/2010
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw the present
application with a liberty to move before the appropriate Court after
filing of the charge-sheet. Permission as prayed for is granted. The
applicant is permitted to move before the appropriate Court after
filing the charge-sheet. This application is disposed of as
withdrawn. Rule is discharged.
[
Z. K. SAIYED, J. ]
(vijay)
Top