Gujarat High Court High Court

Jairajsinh vs State on 18 August, 2010

Gujarat High Court
Jairajsinh vs State on 18 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7842/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7842 of 2010
 

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

 

JAIRAJSINH
HIMATSINH RANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
VIRAL
K SHAH for
Applicant(s) : 1, 
MR AJ DESAI ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 18/08/2010 

 

 
 
ORAL
ORDER

Learned
advocate appearing on behalf of the applicant, seeks permission to
withdraw the application with a liberty to file afresh after filing
of the charge-sheet.

Permission
as prayed for, is granted. The application stands disposed of as
withdrawn. Rule is discharged.

(Z.K.SAIYED,
J.)

ynvyas

   

Top