Gujarat High Court
Devangbhai vs State on 12 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/8685/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8685 of 2011
======================================
DEVANGBHAI
KUNDANLAL PARIKH - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
======================================
Appearance :
MR
SP MAJMUDAR for the Applicant.
MR LB DABHI, APP for Respondent
No.1.
None for Respondent
No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 12/08/2011
ORAL
ORDER
1. Office
objections are disposed with as learned advocate appearing on behalf
of the applicant wants to withdraw the present application.
2. Mr.P.P.Majmudar,
learned advocate appearing on behalf of the applicant seeks
permission to withdraw the present application as the applicant
proposes to submit an appropriate application for discharge before
the learned Magistrate. Permission is accordingly granted. The
present application is dismissed as withdrawn with above liberty.
[M.R.SHAH,J]
*dipti
Top