Gujarat High Court
Mehbub vs State on 30 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/1269/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1269 of
2010
=========================================================
MEHBUB
@ RAFIK BABUBHAI JIVABHAI & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 3.
MR DC SEJPAL, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 26/03/2010
ORAL
ORDER
At
the outset, Mr DC Sejpal, learned APP for the State submits that the
charge-sheet has already been filed in the matter on 4.2.2010.
In
view of the above, learned advocate Mr Ashish M Dagli for the
applicants seeks permission to withdraw this application with a view
to move an appropriate application before the learned Sessions Judge
at Kutch.
Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Rule is discharged.
[H.B.ANTANI, J.]
mrpandya
Top