Gujarat High Court
Nathalal vs State on 15 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/5123/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5123 of 2009
=========================================================
NATHALAL
SOMNATH BHOJAK - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
KEYUR A VYAS for the
Applicant.
Mr. L.B.Dabhi, Addl. PUBLIC
PROSECUTOR for the
Respondent.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 01/05/2009
ORAL
ORDER
Mr.
Keyur A Vyas, learned counsel for the applicant states that he may be
permitted to withdraw the application with permission to approach the
Sessions Court, after filing of the charge-sheet.
2. Permission
to do so is granted. The application is disposed of as withdrawn.
(Smt.
Abhilasha Kumari,J)
***darji
Top