Gujarat High Court
Dipakbhai vs State on 27 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/2215/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2215 of 2011
=========================================================
DIPAKBHAI
VINUBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
ANU S VERMA for
Applicant(s) : 1,
Mr.L.R.Pujari, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 25/02/2011
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application as the chargesheet is already filed and remedy is
available to file discharge application before the competent Court.
Permission as prayed for is granted. This application stands disposed
of as withdrawn.
(
M.D.Shah, J )
srilatha
Top