Gujarat High Court
Taherbhai vs State on 15 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/4695/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4695 of 2009
=========================================================
TAHERBHAI
ABBASBHAI PIPLODWALA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MA KHARADI for
Applicant(s) : 1,
MR
MR MENGDEY, ADDL PUBLIC
PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 01/05/2009
ORAL
ORDER
Mr.M.A.Kharadi,
learned counsel for the applicant, states that he may be permitted to
withdraw the application with liberty to approach the Sessions Court
after filing of the Chargesheet. Permission to do so is granted. The
application is disposed of as withdrawn.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top