Gujarat High Court High Court

Kuldipakbhai vs State on 23 August, 2010

Gujarat High Court
Kuldipakbhai vs State on 23 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9429/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9429 of 2010
 

 
 
=========================================


 

KULDIPAKBHAI
LAXMANDAS ARORA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR YOGESH
LAKHANI WITH MS. KRUTI M SHAH for Applicant(s) : 1, 
MR AJ DESAI,
LD. ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 23/08/2010
 

ORAL
ORDER

After
some arguments, Mr.Yogesh Lakhani, learned Senior Counsel with
Ms.Kruti Shah, learned counsel for the applicant, seeks permission
to withdraw the present application with a liberty to file fresh
application after filing of charge-sheet

Permission
as prayed for is granted. Present application is disposed of as
withdrawn. Rule is discharged.

(Z.

K. Saiyed, J)

Anup

   

Top