Gujarat High Court
Semsangbhai vs State on 11 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/15520/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15520 of 2011
=========================================================
SEMSANGBHAI
KHEMCHANDBHAI CHRISTIAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
VM PANCHOLI for
Applicant(s) : 1,MR BHARAT J JOSHI for Applicant(s) : 1,
MS CHETNA
SHAH, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 11/11/2011
ORAL
ORDER
Rule.
Learned APP waives service of Rule on behalf of the respondent –
State. Heard learned Advocate for the applicant and learned APP,
appearing on behalf of the respondent – State.
After
some arguments, learned Advocate for the applicant seeks permission
to withdraw this application with liberty to file fresh application
before the appropriate Court, after the charge-sheet is submitted.
Permission, as prayed for, is granted. Application is disposed of.
Rule is discharged.
(Z.K.SAIYED,
J.)
sas
Top