Gujarat High Court
Ratnabhai vs State on 15 November, 2011
Gujarat High Court Case Information System Print CR.MA/7906/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 7906 of 2008 ========================================================= RATNABHAI NARSINGBHAI BABERIA & 1 - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ========================================================= Appearance : MR PM DAVE for Applicant(s) : 1 - 2. PUBLIC PROSECUTOR for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE M.R. SHAH Date : 04/09/2008 ORAL ORDER
As
the investigation is already over and the charge-sheet is already
filed, Shri P.M. Dave, learned advocate for the applicant seeks
permission to withdraw the present application with a liberty to file
appropriate application for bail before the trial Court. Permission
is accordingly granted. Application is dismissed as withdrawn with
above liberty. Notice discharged.
(M.R.
Shah, J.)
Kaushik
Top