Gujarat High Court High Court

Pratipalsinh vs State on 6 August, 2008

Gujarat High Court
Pratipalsinh vs State on 6 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/971120/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9711 of 2008
 

 
=========================================================


 

PRATIPALSINH
@ APPU RAJENDRASINH ZALA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
YATIN SONI for Applicant(s) : 1, 
MR KT DAVE
APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 06/08/2008 

 

 
 
ORAL
ORDER

Learned
counsel for the applicant seeks permission to withdraw this
application at this stage to approach court concerned by way of
discharge application. He further prays to direct the concerned
court to decide the said discharge application expeditiously.

Permission,
as prayed for, is granted.

In
case such discharge application is made by the applicant, same shall
be decided by the court concerned in accordance with law as
expeditiously as possible.

Accordingly,
this Criminal Misc. Application stands disposed of as withdrawn.

(ANANT S. DAVE, J.)

*pvv

   

Top