Gujarat High Court
Reshmiben vs State on 20 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/14309/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14309 of 2010
=========================================
RESHMIBEN
AMITBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance
:
MR PJ
YAGNIK for
Applicant(s) : 1,
MR KP RAVAL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 01/12/2010
ORAL
ORDER
1. Shri
P.J. Yagnik, learned advocate appearing on behalf of the applicant
seeks permission to withdraw the present application with a liberty
in favour of the applicant to take all contentions and defences which
are available to the applicant to be taken at the time of trial.
2. Under
the circumstances, application is dismissed as withdrawn with above
liberty and it will be open for the applicant to take all defences
which are available to her at the time of trial.
(M.R.
Shah, J.)
*menon
Top