Gujarat High Court High Court

Firoz vs State on 26 May, 2010

Gujarat High Court
Firoz vs State on 26 May, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5109/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5109 of 2010
 

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

 

FIROZ
MUSTUFABHAI VORA & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HRIDAY BUCH for
Applicant(s) : 1 - 4. 
MR MAULIK NANAVATI, APP for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 26/05/2010 

 

ORAL
ORDER

Learned
counsel for the applicant seeks permission to withdraw this
application with a liberty file afresh as the charge sheet is filed
during the pendency of this application. Permission is granted as
prayed for. This application stands disposed of as withdrawn. Liberty
to file afresh after receipt of charge sheet. Rule is discharged.

(M.D.SHAH,J.)

radhan

   

Top