Gujarat High Court
Harishbhai vs State on 21 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/15913/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15913 of 2011
=========================================================
HARISHBHAI
KISHANLAL BHATIYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
NR KODEKAR for
Applicant(s) : 1,
MS KRINA CALLA, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 21/11/2011
ORAL
ORDER
Heard.
Rule.
After
some arguments, learned advocate appearing for the applicant seeks
permission to withdraw this application with a liberty to file
appropriate proceedings before appropriate forum after filing of
charge sheet.
The
permission sought for is granted.
The
application stands disposed of accordingly as withdrawn. Rule is
discharged.
(Z.K.SAIYED,
J.)
(ila)
Top