Gujarat High Court
Shaileshbhai vs State on 26 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/7703/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7703 of 2010
=========================================================
SHAILESHBHAI
RAMANBHAI GOHEL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
TEJAS M BAROT
for
Applicant(s) : 1,
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 26/07/2010
ORAL
ORDER
After
some arguments, Mr.Tejas M. Barot, learned counsel for the
applicant, seeks permission to withdraw the present application with
a liberty to file fresh application after filing of charge-sheet.
Permission
as prayed for is granted. The applicant is permitted to move before
the lower Court after filing of charge-sheet. Present application is
disposed of as withdrawn. Rule is discharged.
(Z.
K. Saiyed, J)
Anup
Top