Gujarat High Court
Narendra vs State on 8 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/5427/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5427 of 2010
=========================================================
NARENDRA
KASHINATH PATHAK - Applicant
Versus
STATE
OF GUJARAT - Respondent
=========================================================
Appearance
:
MR
SANJAY PRAJAPATI for
Applicant.
MRS ML SHAH, ADDL.PUBLIC PROSECUTOR for
Respondent-State.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 08/06/2010
ORAL
ORDER
Learned
advocate for the petitioner seeks permission to withdraw this
application, in view of the fact that during the pendency of this
application, charge sheet has been filed. Therefore, without entering
into the merits of the case, permission is granted to withdraw this
application. The application stands disposed of accordingly.
[A.L.Dave,J.]
(patel)
Top