Gujarat High Court High Court

Narendrasinh vs State on 5 September, 2008

Gujarat High Court
Narendrasinh vs State on 5 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4310/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4310 of 2008
 

 
 
=========================================================


 

NARENDRASINH
CHANDRASINH PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MS
GR VIJAYALAKSHMI for Applicant(s) : 1,MS GAYATRI
B JADEJA for Applicant(s) : 1, 
F.D. PATEL APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 05/09/2008 

 

 
 
ORAL
ORDER

As
the investigation is in progress, Ms. G.R. Vijayalakshmi learned
advocate with Ms. G.B. Jadeja learned advocate for the applicant
seeks permission to withdraw the present application with a liberty
to submit an appropriate application for discharge after submission
of the charge-sheet, if any. Permission is accordingly granted.
Application is dismissed as withdrawn with above liberty. Notice
discharged.

(M.R.

Shah, J.)
Kaushik

   

Top