Gujarat High Court
Mohan vs State on 6 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/12369/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12369 of 2011
=========================================================
MOHAN
ARJAN GARVA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
BY MANKAD for
Applicant(s) : 1,
MR MAULIK NANAVATI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 06/09/2011
ORAL ORDER
Rule.
Mr.Maulik Nanavati, learned Additional Public Prosecutor,
waives service of Rule on behalf of the respondent-State.
Heard
Mr.B.Y.Mankad, learned advocate for the applicant. After some
arguments he seeks permission to withdraw this application with a
liberty to file fresh application after charge-sheet. Permission as
prayed for is granted. This application stands disposed of as
withdrawn. Rule is discharged.
(Z. K. SAIYED,
J.)
kks
Top