Gujarat High Court
Himmatbhai vs State on 25 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/10473/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10473 of 2009
=========================================================
HIMMATBHAI
LALJIBHAI BODARIA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PJ KANABAR for
Applicant(s):1, MS ADITI P KANABAR for Applicant(s):1,
MR KP
RAVAL, APP for Respondent(s) : 1,
MR MB PARIKH for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 25/01/2010
ORAL
ORDER
In
view of the fact that charge-sheet has been filed, learned advocate
for the petitioner seeks permission to withdraw the petition, keeping
all defences open for moving appropriate application before the
competent Court.
Permission
is granted.
Disposed
of accordingly.
(Akil
Kureshi, J.)
menon
Top