Gujarat High Court High Court

Jagdish vs State on 2 December, 2010

Gujarat High Court
Jagdish vs State on 2 December, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12663/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12663 of 2010
 

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

JAGDISH
@ JACK BHAGWANBHAI RAUT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

============================================= 
Appearance
: 
HL PATEL ADVOCATES for
Applicant(s) : 1, 
MR KARTIK PANDYA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR BG PATANI for Respondent(s) :
1, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 16/11/2010 

 

ORAL
ORDER

Upon
instruction from the client that charge-sheet is filed and therefore,
learned advocate for the applicant seeks permission to withdraw this
matter with a view to avail the remedy under the Code of Criminal
Procedure, 1973.

Permission
granted as prayed for. Matter stands disposed of as withdrawn.
Notice discharged.

It
is made clear that this Court has not entered into the merit of the
case.

[ANANT
S. DAVE, J.]

//smita//

   

Top