Gujarat High Court
Chunibhai vs State on 11 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/5782/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5782 of 2010
With
CRIMINAL
MISC.APPLICATION No. 5491 of 2010
To
CRIMINAL
MISC.APPLICATION No. 5493 of 2010
=========================================================
CHUNIBHAI
HARIBHAI GAJERA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
CHETAN K PANDYA, FOR INFORMANT,
MR KARTIK PANDYA, A.P.P. FOR
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/06/2010
ORAL
ORDER
Heard
learned advocates for the parties.
Learned
advocate for the petitioner seeks permission to withdraw these
applications with a view to avail the remedy under the Code in view
of filing of charge-sheet.
Permission,
as prayed for, is granted for all the matters. Criminal Misc.
Applications stand disposed of as withdrawn with no order as to
costs.
(Anant
S. Dave,J.)
Pawan
Top