Gujarat High Court
Kalabhai vs State on 15 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/11628/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11628 of 2008
=========================================================
KALABHAI
VAGHABHAI RAJPUT - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
VC VAGHELA for
Applicant(s) : 1,
MR. MAULIK NANAVATI ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 10/09/2008
ORAL
ORDER
Rule.
Shri Maulik Nanavati, learned APP, wavies service of rule on behalf
of the respondent State.
Shri
V.C. Vaghela, learned advocate for the applicant seeks permission to
withdraw the present application with a liberty to file a fresh
application after submission of charge sheet. Permission is
accordingly granted. Application is dismissed as withdrawn with above
liberty.
(M.R.
SHAH, J.)
kaushik
Top