Gujarat High Court
Mohammadmunafyakubbhaipunjana vs Stateofgujarat on 23 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/9768/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9768 of 2005
==============================================================
MOHAMMADMUNAFYAKUBBHAIPUNJANA
& 1 - Applicant(s)
Versus
STATEOFGUJARAT
- Respondent(s)
==============================================================
Appearance
:
MR
PREMAL R JOSHI for
Applicant(s) : 1 - 2.
MRS.ML SHAH APP for Respondent(s) :
1,
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
Date
: 05/09/2005
ORAL ORDER
Learned
counsel for the petitioner seeks permission to withdraw this petition
with a liberty to file afresh after receiving the charge sheet.
Permission granted. This petition stands disposed of as withdrawn.
Liberty to file afresh after receiving the charge sheet before the
Court below and in that event, same shall be decided on merits by the
Court below irrespective of the fact that the petition filed in this
Court has been withdrawn. Notice discharged.
(
R.P.DHOLAKIA, J. )
*mithabhai
Top