Gujarat High Court
Nirmal vs State on 9 June, 2011
Gujarat High Court Case Information System
Print
R/CR.MA/7781/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No 7781 of 2011
================================================================
NIRMAL
JAGDISHBHAI RAVAL & 1....Applicant(s)
Versus
STATE
OF GUJARAT....Respondent(s)
================================================================
Appearance:
MR.DIPAK
B PATEL as ADVOCATE for the Applicant(s) No. 1-2
MR
JK SHAH APP for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 09/06/2011
ORAL
ORDER
Learned advocate,
Mr.Japan V.Dave, for the applicants seeks permission to withdraw this
application as investigation is still in progress and charge-sheet
has not been filed.
Permission, as
prayed for, is granted. Application stands rejected as withdrawn.
(J.B.PARDIWALA,
J.)
(ashish)
Page
1 of 1
Top