Gujarat High Court
Dineshchandra vs State on 9 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/14473/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14473 of 2011
=========================================================
DINESHCHANDRA
KANTILAL BHARATIYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
BB NAIK, SENIOR COUNSEL with MR MEHUL H RATHOD
for
Applicant(s) : 1,
MR KL PANDYA, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 09/11/2011
ORAL ORDER
Rule.
Mr.K.L.Pandya, learned Additional Public Prosecutor, waives
service of Rule on behalf of the respondent-State.
Heard
Mr.B.B.Naik, learned Senior Counsel appearing for Mr.Mehul H. Rathod,
for the applicant. Mr.Naik submitted that charge-sheet is filed. He
seeks permission to withdraw this application with a liberty to move
the lower Court. Permission as prayed for is granted. This
application stands disposed of as withdrawn. Rule is discharged.
(Z. K. SAIYED,
J.)
kks
Top