Gujarat High Court Case Information System
Print
CR.MA/10231/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10231 of 2009
=========================================
HAMIRBHAI
RAHABHAI SHIYALIYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
PRAVIN GONDALIYA for
Applicant(s) : 1,
MR MR MENGDEY, APP for Respondent(s) : 1,
MR
ASHISH M DAGLI for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 23/11/2010
ORAL
ORDER
After
the matter was argued for some time, Shri Pravin Gondalia, learned
advocate appearing on behalf of the applicant seeks permission to
withdraw the present application with a liberty to submit an
appropriate application before the learned trial Court for discharged
in case the chargesheet is filed against the applicant. Permission
is accordingly granted. The present application is dismissed as
withdrawn with the above liberty. As and when any application is
submitted by the applicant for discharge the same may be considered
by the learned trial Court in accordance with law on its own merits
for which this Court has not expressed any opinion. Rule is
discharged. Ad-interim relief granted earlier, if any, stands
vacated forthwith.
(M.R.
SHAH, J.)
siji
Top