Gujarat High Court
Karansinh vs State on 19 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/10048/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10048 of 2011
=========================================
KARANSINH
JETHUSINH VAGHELA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR RJ GOSWAMI for Applicant(s)
: 1,
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 19/07/2011
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application at this stage since charge-sheet is not filed.
Permission
granted as prayed for. Matter stands disposed of as withdrawn.
[ANANT
S. DAVE, J.]
//smita//
Top