Gujarat High Court
Mukeshkumar vs State on 18 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/14735/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14735 of 2011
======================================
MUKESHKUMAR
NATHALAL BHUT - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
======================================
Appearance :
MS
MITA PANCAL FOR MR MANOJ S JOSHI for Applicant(s) : 1,
MR KL
PANDYA ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) :
1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 18/10/2011
ORAL
ORDER
Ms.
Mita Panchal, learned advocate for the applicant seeks permission to
withdraw the application with a liberty to move before the trial
Court after filing of FSL report. Permission is granted. The
application stands disposed of as withdrawn.
(Z.K.SAIYED,J.)
ynvyas
Top