Gujarat High Court
Mohanbhai vs State on 26 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/9257/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9257 of 2010
=========================================
MOHANBHAI
KOYABHAI VASAIYA INCHARGE TALUKA PROGRAM - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR BM
MANGUKIYA for
Applicant(s) : 1,
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 26/08/2010
ORAL
ORDER
Mr.H.L.
Jani, learned Additional Public Prosecutor, states that charge-sheet
is already filed.
Mr.B.M.
Mangukiya, learned counsel for the applicant, seeks permission to
withdraw the present application with a liberty to file fresh
application after filing of charge-sheet.
Permission
as prayed for is granted. Present application is disposed of as
withdrawn. Rule is discharged.
(Z.
K. Saiyed, J)
Anup
Top