Gujarat High Court High Court

Kheru vs State on 6 July, 2011

Gujarat High Court
Kheru vs State on 6 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7757/2011	 1/ 1	ORDER

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7757 of
2011 
=========================================================


 

KHERU
@ KHERMAHMMAD GULMOHMMAD SINDHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
PP MAJMUDAR for
Applicant(s) : 1, 
MRS MANISHA L. SHAH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 06/07/2011 

 

 
ORAL
ORDER

This
application is filed under Section 439 of the Code of Criminal
Procedure in connection with First Information Report registered as
I-C.R. No.68/2007 with Kosamba Police Station, Surat for the
offences punishable under Sections 399, 489(b) and 489(c) of Indian
Penal Code and u/s. 25(1b) and 12(a) of the Arms Act.

Learned
APP Mrs. Manisha L. Shah submits that the Trial has commenced and
four witnesses have already been examined.

In
view of the above, learned Advocate for the petitioner seeks
permission to withdraw this petition at this stage.

Permission
as prayed for is granted.

In
view of the above, this petition is disposed of as withdrawn. Rule
is discharged. Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top