Gujarat High Court High Court

Madhuben vs State on 27 August, 2010

Gujarat High Court
Madhuben vs State on 27 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9852/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9852 of 2010
 

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

MADHUBEN
PRATAPSINH RATHOD (MOTHER) ON BEHALF OF MINOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
CHETAN B RAVAL for
Applicant(s) : 1, 
MR AJ DESAI, LD. ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1, 
=========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 25/08/2010
 

ORAL
ORDER

After
some arguments, Mr.Chetan Raval, 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withdrawn.

(Z.

K. Saiyed, J)

Anup

   

Top