Gujarat High Court Case Information System
Print
CR.MA/4830/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4830 of 2011
=========================================================
PRATIKSHABEN
DIPAK PANCHAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SAURIN A SHAH for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 2,
MR. V N.SEVAK for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 07/07/2011
ORAL ORDER
After
the matter was argued for some time, Mr.Saurin Shah, learned
advocate appearing on behalf of the petitioner seeks
permission to withdraw present petition, as the petitioner
proposes to submit appropriate application before the
learned trial court for dropping the charge.
Without
expressing any opinion on merits with respect to the aforesaid and
without expressing any opinion with respect to entertainability
and/or maintainability of such an application, present petition is
dismissed as withdrawn. Notice is discharged. As and when such an
application is made by the petitioner
for dropping the charge, the same be considered in accordance
with law and on merits, for which this Court has not expressed any
opinion.
[M.R.
SHAH, J.]
rafik
Top