Gujarat High Court
Mahavir vs State on 9 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/6822/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6822 of 2010
=========================================================
MAHAVIR
SAVALAL GUJJAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MRYJPATEL
for
Applicant(s) : 1,
MR HL JANI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 09/07/2010
ORAL
ORDER
Heard
learned Advocate for the applicant and learned A.P.P. for the
respondent State.
After
some arguments, learned Advocate for applicant seeks permission to
withdraw this application with liberty to move before the trial Court
after the charge-sheet is filed. Permission granted. Application is
dismissed. Rule is discharged.
(Z.K.SAIYED,
J.)
sas
Top