Gujarat High Court
Jigar vs State on 31 March, 2011
Gujarat High Court Case Information System Print CR.MA/591/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 591 of 2010 ========================================= JIGAR BABABHAI RAVAT - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ========================================= Appearance : MR APURVA R KAPADIA for Applicant(s) : 1, MR UMESH A TRIVEDI, APP for Respondent(s) : 1, ========================================= CORAM : HONOURABLE MR.JUSTICE H.B.ANTANI Date : 03/02/2010 ORAL ORDER
At
the outset, learned Additional Public Prosecutor, Mr Umesh A Trivedi
for the State submits that the charge-sheet is already filed in the
matter during pendency of the present application.
In
view of the above, learned advocate Mr Apurva R Kapadia for the
applicant seeks permission to withdraw this application with a view
to file a fresh application before the appropriate Court.
Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Rule is discharged.
(H.B.
Antani, J.)
mrpandya
Top