Gujarat High Court Case Information System
Print
CR.MA/4756/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4756 of 2011
=========================================================
SATISH
NARAN RATHOD - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RM PARMAR for
Applicant(s) : 1,
MS
CM SHAH, APP
for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 21/04/2011
ORAL ORDER
Learned
advocate for the petitioner seeks permission to withdraw this
petition with a liberty to file appropriate application before the
trial court for dropping of proceedings under the provisions of
Cr.P.C. before competent Court.
Permission
is granted as prayed for. This petition stands disposed of as
withdrawn. Liberty to file appropriate application before the trial
court for dropping of proceedings and if such application is filed,
it will be decided by the trial court on its on merits and in
accordance with law without being influenced by this order. Direct
service is permitted.
(M.D.SHAH,J.)
radhan
Top