Gujarat High Court
Udabhai vs State on 4 February, 2010
Gujarat High Court Case Information System Print CR.MA/548/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 548 of 2010 ========================================================= UDABHAI MATHURBHAI RATHOD & 15 - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ========================================================= Appearance : MR VA MANSURI for Applicant(s) : 1 - 16. MS. KRINA CALLA, APP for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE H.B.ANTANI Date : 04/02/2010 ORAL ORDER
Mr.
V.A. Mansuri learned advocate for the applicants seeks permission to
withdraw the application, as the charge sheet was filed, in the
matter during the pendency of the present application. Permission, as
prayed for, is granted with liberty to file fresh application before
appropriate Court. The application stands disposed of as withdrawn.
Rule is discharged.
(H.B.ANTANI,J.)
Shekhar
Top