Gujarat High Court
Ranjitsingh vs State on 1 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/303/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 303 of 2010
=========================================
RANJITSINGH
KARNASINGH CHILOT & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
JAGDHISH SATAPARA for
Applicant(s) : 1 - 3.
MS KRINA CALLA, APP for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 01/02/2010
ORAL ORDER
As
the charge-sheet is already filed on 24.01.2010, learned advocate Mr
JD Satapara for the applicants seeks permission to withdraw this
application.
Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Rule is discharged.
[H.B.
ANTANI, J.]
mrpandya
Top