Gujarat High Court
Hansaben vs State on 27 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/3430/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3430 of 2010
=========================================
HANSABEN
SURESHBHAI PARSANA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
ZUBIN F BHARDA for the Applicant.
Mr. D.C.Sejpal, Additional
PUBLIC PROSECUTOR for the
Respondent.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 27/04/2010
ORAL
ORDER
Since
the charge-sheet is filed on 17th April, 2010, learned advocate for
the applicant seeks permission to withdraw the application with a
view to move appropriate application before learned Sessions Judge.
2. Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Rule is discharged.
(H.B.Antani,J)
***vcdarji
Top