Gujarat High Court
Padhiyar vs State on 5 May, 2011
Gujarat High Court Case Information System
Print
CR.MA/4040/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4040 of 2011
=========================================================
PADHIYAR
CHHAGANBHAI PUNMAJI (MALI) - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
VIRAT G POPAT for
Applicant(s) : 1,
MR LR PUJARI, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 05/05/2011
ORAL ORDER
The
applicant is at liberty to raise all contentions before the trial
Court during the trial and trial Court will deal with the said
contentions in accordance with law without influence of order passed
by this Court.
In
view of above, the learned advocate for the applicant seeks
permission to withdraw this application. Permission as prayed for is
granted. This application stands disposed of as withdrawn.
(M. D.
SHAH, J.)
kks
Top