Gujarat High Court
Dashrathbhai vs State on 23 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/7170/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7170 of 2006
=========================================================
DASHRATHBHAI
S. PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SP MAJMUDAR for
Applicant(s) : 1,MR PP MAJMUDAR for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
RULE SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/08/2011
ORAL
ORDER
Learned
Advocate for the applicant seeks permission to withdraw this
application with a liberty to move Discharge Application before the
Trial Court. The permission is granted. The application stands
disposed of as withdrawn.
It
is, however, clarified that if the Discharge Application is filed by
the present applicant, the trial Court will consider the same and
decide in accordance with law.
(K.S.JHAVERI,J.)
pawan
Top