Gujarat High Court
Patel vs State on 4 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/10824/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10824 of 2008
=========================================================
PATEL
MANGALBHAI AMBAIDAS - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
AV PRAJAPATI for Applicant(s) : 1,
Mr. J.M.
PANCHAL SPECIAL PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 04/09/2008
ORAL
ORDER
After
the application is argued at length, Shri Prajapti, learned advocate
for the applicant seeks permission to withdraw the present
application with a liberty to file fresh application after submission
of the charge sheet before the trial Court. Permission is accordingly
granted. Application is dismissed as withdrawn with above liberty.
Notice discharged.
(M.R.
Shah, J.)
Kaushik
Top