Gujarat High Court
Lalit vs State on 14 October, 2008
Gujarat High Court Case Information System
Print
CR.MA/12766/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12766 of 2008
=========================================================
LALIT
MAKHANJI, PRESENTLY AS SWAMI LAXMINARAYAN DASJI GURU & 1 -
Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 2.
MR MR MENGDEY, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 14/10/2008
ORAL
ORDER
Mr.A.M.Dagli,learned
advocate for the applicant, seeks permission to withdraw this
application with a liberty to move the trial Court by filing
appropriate application and when such an application is filed then
the trial Court may, as early as possible, taking into consideration
the urgency in the matter and dispose of the same in accordance with
law without intervention of the order of this Court. Permission as
prayed for is granted with above liberty. Application is disposed of
as withdrawn.
(M.D.Shah,
J.)
sudhir
Top