Gujarat High Court High Court

Hardeep vs State on 10 August, 2011

Gujarat High Court
Hardeep vs State on 10 August, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/909/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 909 of 2011
 

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

HARDEEP
MAHESHKUMAR JOSHI & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PP MAJMUDAR for
Applicant(s) : 1 - 2. 
MR KP RAVAL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR AD SHAH for Respondent(s) : 2, 
MR AV NAIR
for Respondent(s) : 2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 10/08/2011 

 

 
ORAL
ORDER

Shri
Majmudar, learned advocate appearing on behalf of the petitioners
seeks permission to withdraw the present petition with a liberty in
favour of the petitioners to submit an appropriate application for
discharge before the concerned Court in case the petitioners are
charge-sheeted.

Permission
is, accordingly, granted. Petition is dismissed as withdrawn. As
and when such an application for discharge is made, the same be
considered in accordance with law and on merits. Notice discharged.

(M.R.

Shah, J.)

*menon

   

Top