Gujarat High Court
Shambhulal vs State on 5 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/432/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 432 of 2010
=========================================================
SHAMBHULAL
RATANSHI POPAT - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PRAVIN GONDALIYA for
Applicant(s) : 1,
MR.P.K.JANI, LEARNED GOVERNMENT PLEADERfor
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 05/04/2010
ORAL
ORDER
Mr.
Pravin Gondaliya, learned advocate for the applicant seeks permission
to withdraw the application as the charge-sheet in the matter is
filed during the pendency of the application.
In
view of the above, permission, as prayed for, is granted without
entering into the merits of the matter. Application stands disposed
of as withdrawn. Rule is discharged.
(H.B.ANTANI,J.)
Girish
Top