Gujarat High Court High Court

Shraddhaben vs State on 13 July, 2011

Gujarat High Court
Shraddhaben vs State on 13 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9501/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9501 of 2011
 

 
=========================================
 

SHRADDHABEN
AKA LALI D/O SURESHCHANDRA KALURAM SHARMA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PRAVIN GONDALIYA for M/S S G ASSOCIATES
for Applicant(s) : 1 -
2. 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2 - 3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 13/07/2011 

 

 
ORAL
ORDER

Mr.

Pravin Gondaliya, learned advocate appearing on behalf of the
applicants seeks permission to withdraw the present application with
a liberty to file application for discharge before the concerned
Court.

Without
expressing anything on merits with respect to the same, permission
is, accordingly, granted. Application is dismissed as withdrawn with
above liberty. As and when such an application for discharge is
filed, the same shall be considered in accordance with law and on
merits.

(M.R.

Shah, J.)

*menon

   

Top