Gujarat High Court
Dharemendrabhai vs State on 15 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/14978/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14978 of 2011
======================================
DHAREMENDRABHAI
BABUBHAI SONI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
======================================
Appearance
:
MR
CHETAN B RAVAL for Applicant(s) : 1,
MS CM SHAH ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) :
1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 15/11/2011
ORAL
ORDER
Learned
advocate for the applicant submitted that during the pendency of this
application, charge-sheet is filed. Therefore, he seeks permission to
withdraw the application with a liberty to move before the lower
Court. Permission is granted. The application stands disposed of as
withdrawn.
(Z.K.SAIYED,J.)
ynvyas
Top