Gujarat High Court High Court

Thakore vs State on 2 August, 2010

Gujarat High Court
Thakore vs State on 2 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8245/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8245 of 2010
 

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


 

THAKORE
VISHNUJI RAMAJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
JK PARMAR for
Applicant(s) : 1,MR IH SYED for Applicant(s) : 1, 
MS MINI NAIR,
LD. ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 02/08/2010
 

ORAL
ORDER

Learned
counsel for the applicant has submitted that as the charge-sheet is
filed, the matter is now become infructuous. Learned counsel for the
applicant seeks permission to withdraw the present application with
a liberty to file fresh application before the lower Court.

Permission
as prayed for, is granted. The applicant is permitted to move before
the lower Court. Accordingly, the present application stands
disposed of as withdrawn. Rule is discharged.

(Z.

K. Saiyed, J)

Anup

   

Top