Gujarat High Court
Santosh vs State on 18 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/5147/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5147 of 2010
=========================================================
SANTOSH
DAGDU DODISH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
NM KAPADIA for
Applicant(s) : 1,
MR DC SEJPAL, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 18/06/2010
ORAL
ORDER
At
the outset, Mr DC Sejpal, learned APP for the State submits that the
charge-sheet is filed on 12.5.2010 in the matter.
In
view of the above, Mr NM Kapadia, learned advocate for the applicant
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withdrawn.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