Gujarat High Court
Shyamasingh vs State on 22 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/14717/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14717 of 2009
=========================================================
SHYAMASINGH
JAISINGH CHARAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
ROHIT S VERMA for
Applicant(s) : 1,
MR M.R.MENGDEY, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 22/01/2010
ORAL
ORDER
In
view of changed circumstances, more particularly, order dated
12.01.2010 passed by the Hon’ble Supreme Court in Writ Petition
(CRL.) No. 6 of 2007, by which the Hon’ble Supreme Court has handed
over investigation of the case to the Central Bureau of Investigation
(CBI), Mr.Verma, learned Advocate for the applicant seeks permission
to withdraw present application. Permission is accordingly granted.
Present Criminal Misc. Application is dismissed as withdrawn.
[M.R.Shah,J.]
satish
Top