Gujarat High Court
Seetaram vs State on 11 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/5711/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5711 of 2009
=====================================================
SEETARAM
PARSHOTAM MORYA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=====================================================
Appearance :
MS.
KRUTI M SHAH for Applicant(s) : 1 - 2.
Mr.L.B.Dabhi,learned
ADDL.PUBLIC PROSECUTOR for Respondent(s) :
1,
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 12/05/2009
ORAL
ORDER
Ms.Kruti
M.Shah,learned counsel for the applicants states that she may be
permitted to withdraw the application with liberty to approach the
Sessions Court,after filing of the charge-sheet. Permission to do so
is granted. The application is disposed of as withdrawn.
(Smt.Abhilasha Kumari,J)
arg
Top