IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION No 4797 of 2001
--------------------------------------------------------------
PATEL VIHABHAI PRABHUBHAI
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Criminal Misc.Application No. 4797 of 2001
MR UM SHASTRI for Petitioner No. 1-6
PUBLIC PROSECUTOR for Respondent No. 1
MR MEHUL SHARAD SHAH for Respondent No. 1
MR UA TRIVEDI for Respondent No. 1
--------------------------------------------------------------
CORAM : MR.JUSTICE A.M.KAPADIA
Date of Order: 06/07/2001
ORAL ORDER
Affidavit – in – Reply sworn by the
complainant, tendered through Advocate Mr. Mehul Shah, is
ordered to be retained on record.
Mr. Uday M.Shastry, learned Advocate for
the petitioners seeks leave to withdraw the petition with
a liberty to file fresh application after submission of
the charge-sheet. Mr. A.J.Desai, learned A.P.P. has no
objection against withdrawal. Leave to withdraw the
petition is granged. Petition stands rejected as it is
withdrawn with a liberty to file fresh application after
submission of the charge-sheet.
Notice is discharged.
Date:-06.07.2001.[A.M.KAPADIA,J.]