Gujarat High Court High Court

Mahant vs State on 28 June, 2010

Gujarat High Court
Mahant vs State on 28 June, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5771/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5771 of 2010
 

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


 

MAHANT
PARSHOTTAMGIRI GURU TURANGGIRI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance
: 
MR
MM TIRMIZI for Applicant(s) : 1, 
MR HL JANI ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 28/06/2010 

 

 
 
ORAL
ORDER

Learned
advocate for the applicant seeks permission to withdraw this
application, as the charge-sheet is not filed in the matter.

Permission
as prayed for, is granted. The application is disposed of with a
liberty to file a fresh after filing of the charge-sheet.

(Z.K.SAIYED,
J.)

ynvyas

   

Top