Gujarat High Court High Court

Surendra vs State on 26 September, 2011

Gujarat High Court
Surendra vs State on 26 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13532/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13532 of 2011
 

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

 

SURENDRA
KARSHANDAS AMLANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DAIFRAZ HAVEWALLA for
Applicant(s) : 1,MR GAURAV CHUDASAMA for Applicant(s) : 1, 
MS
CHETNA SHAH, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 26/09/2011  
 
ORAL ORDER

Rule.

Ms.Chetna Shah, learned Additional Public Prosecutor, waives
service of Rule on behalf of the respondent-State.

Heard
Mr.Daifraz Havewalla, learned advocate for the applicant. After some
arguments he seeks permission to withdraw this application with
a liberty to file fresh application after charge-sheet.
Permission as prayed for is granted. This application stands disposed
of as withdrawn. Rule is discharged.

(Z. K. SAIYED,
J.)

kks

   

Top