Gujarat High Court
Rajubhai vs State on 22 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/13119/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13119 of 2011
=========================================================
RAJUBHAI
VITHALBHAI RATHOD - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
NEERAJ J VASU for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 22/09/2011
ORAL
ORDER
Rule.
Mr. H.L. Jani, learned Additional Public Prosecutor, waives
service of Rule on behalf of the respondent-State.
Heard
learned advocate for the applicant. After some arguments he seeks
permission to withdraw this application with
a liberty to file fresh application after charge-sheet.
Permission as prayed for is granted. This application stands disposed
of as withdrawn. Rule is discharged.
(Z. K. SAIYED,
J.)
pirzada/-
Top