Gujarat High Court
Laxmichand vs State on 27 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/4383/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4383 of 2010
=========================================================
LAXMICHAND
MANILAL ALIAS MANUMAL MAGNANI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
RENISHA R VYAS for
Applicant(s) : 1,
MR MG NANAVATI ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR AY KOGJE for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 27/08/2010
ORAL
ORDER
Learned
counsel for the petitioner seeks permission to withdraw the present
petition to enable the petitioner to file a discharge application
before the trial court keeping all the contentions open. Permission,
as prayed for, is granted.
Petition
stands disposed of accordingly.
(
AKIL KURESHI, J. )
kailash
Top