Gujarat High Court
Firojbhai vs State on 5 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/1691/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1691 of
2010
=========================================================
FIROJBHAI
RAZAKBHAI SHAIKH & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
VIKRAM J THAKOR for
Applicant(s) : 1 - 2.
MR DC SEJPAL, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 05/03/2010
ORAL ORDER
At
the outset, learned APP, Mr DC Sejpal for the State submitted that
the charge-sheet is filed on 24.2.2010 during pendency of the present
application.
In
view of the above, learned advocate Mr Vikram Thakor for the
applicant seeks permission to withdraw this application with a view
to approach the learned Additional Sessions Judge.
Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Rule is discharged.
[H.B.
Antani, J.]
mrpandya
Top