Gujarat High Court
Mahendrakumar vs State on 4 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/3983/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3983 of 2011
=========================================================
MAHENDRAKUMAR
AMARSINH DABHI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
ASHISH M DAGLI for
Applicant(s) : 1,
MR AJ DESAI, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 04/04/2011
ORAL
ORDER
Learned
APP Mr. A.J. Desai, on instructions submits that the chargesheet is
framed and further hearing is fixed on 6th April, 2011.
In view
of the above, learned Advocate for the applicant seeks permission to
withdraw this application at this stage.
Permission
as prayed for is granted. However if the trial prolongs beyond a
period of twelve months, it will be open for the applicant to take
appropriate remedy.
In view
of the above, this application stands disposed of accordingly.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top