Gujarat High Court
Devabhai vs State on 18 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/5838/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5838 of
2010
=========================================================
DEVABHAI
PUNABHAI RAVAL & 7 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MA KHARADI for
Applicant(s) : 1 - 8.
MR DC SEJPAL, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 18/06/2010
ORAL
ORDER
At
the outset, Mr DC Sejpal, learned APP for the State submits that the
charge-sheet is filed on 11.6.2010 in the matter.
In
view of the above, Mr MA Kharadi, learned advocate for the applicants
seeks permission to withdraw this application with a view to file
appropriate application before the learned Sessions Judge.
Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Rule is discharged.
[H.B.ANTANI,
J.]
mrpandya
Top