Gujarat High Court
Rajendrakumar vs State on 17 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/10516/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10516 of 2005
==============================================================
RAJENDRAKUMAR
GAURISHANKAR SISODIA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
==============================================================
Appearance
:
MR
YM THAKKAR for
Applicant(s) : 1 - 2.
MR KP RAVAL, APP for Respondent(s) :
1,
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
Date
: 07/09/2005
ORAL
ORDER
Learned
counsel for the petitioners seeks permission to withdraw this
petition with a liberty to file afresh after receiving the charge
sheet. Permission granted. This petition stands disposed of as
withdrawn. Liberty to file afresh after receiving the charge sheet
before the court below and in that event, same shall be decided on
merits by the court below irrespective of the fact that the petition
filed in this court has been withdrawn.
(R.P.DHOLAKIA,J.)
radhan/
Top