Gujarat High Court High Court

Fatmaben vs State on 24 August, 2011

Gujarat High Court
Fatmaben vs State on 24 August, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14032/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14032 of 2010
 

=========================================


 

FATMABEN
MIYA MOHAMMAD HASANBHAI DAJI, THRO' POA, PARESHBHAI & 1 -
Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MRMPSHAH
for Applicant(s) : 1 -
2.MS. KRUTI M SHAH for Applicant(s) : 1 - 2. 
MR. RAWAL ADDL.
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR ADIL R MIRZA for
Respondent(s) : 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 24/08/2011 

 

 
 
ORAL
ORDER

As the
investigation is going on, after making some submissions on merit,
Ms. Shah, learned advocate for the applicants seeks permission to
withdraw the present application as the applicants propose to submit
an appropriate application for discharge before the concerned
Magistrate. Permission is accordingly granted. Application is
dismissed as withdrawn with above liberty. Notice discharged.
Ad-interim relief granted earlier stands vacated forthwith.

(M.R.SHAH,
J.)

kaushik

   

Top