Gujarat High Court Case Information System
Print
CR.MA/7036/2011 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION (ANTI-BAIL) No. 7036 of
2011
=========================================================
KAILASHBHAI
GOVINDRAM RATHI - Applicant(s)
Versus
NOTICE
TO BE SERVED UPON PUBLIC PROSECUTOR & 3 - Respondent(s)
=========================================================
Appearance
:
MS
ANUJA S NANAVATI for
Applicant(s) : 1,
None for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date : 20/06/2011
ORAL ORDER
Mr.
S.I.Nanavati, learned Senior Counsel appearing for the applicant,
seeks permission to amend the application. He has submitted that in
the application, it is stated that the application is filed directly,
however, the applicant has approached this Court after having filed
application before the learned trial Court. He seeks to amend the
application accordingly.
Therefore,
draft amendment dated 20.6.2011 is submitted along with copy of the
order. The request for amendment is granted. The amendment be carried
out forthwith.
Subsequently,
Mr. S.I.Nanavati, learned Senior Counsel appearing for the applicant,
requested for permission to withdraw the application. Permission, as
sought for, is granted. The application stands disposed of as
withdrawn.
[K.M.Thaker,
J.]
kdc
Top