Gujarat High Court
Navghanbhai vs State on 7 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/8256/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8256 of 2011
=========================================================
NAVGHANBHAI
BUDHABHAI PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
CB DASTOOR for
Applicant
Ms.
Manisha L. Shah, APP, for respondent
No.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 27/06/2011
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application at this stage, as the charge sheet is not filed.
Permission
is granted.
This
application stands disposed of as withdrawn. It is made clear that
the Court has not entered into the merits of the case.
(ANANT
S. DAVE, J.)
(swamy)
Top