Gujarat High Court Case Information System
Print
CR.MA/3218/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3218 of 2011
======================================
UTKATRSH
HARGOVANBHAI PATEL & 3 - Applicants
Versus
STATE
OF GUJARAT & 1 - Respondents
======================================
Appearance :
MR
HARNISH V DARJI for the Applicants.
MR KP RAWAL, APP for
Respondent No.1.
MR BHARAT K DAVE for Respondent
No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 06/07/2011
ORAL
ORDER
1. Mr.Harnish
Darji, learned advocate appearing on behalf of the applicants seeks
permission to withdraw the present Criminal Misc.Application with a
liberty to file appropriate application for discharge before the
concerned Trial Court.
2. Permission
is accordingly granted. The present Criminal Misc.Application is
dismissed as withdrawn with above liberty. As and when such
application is preferred, the same shall be considered by the
concerned Court in accordance with law and on merits and without in
any way being influenced by the present order of withdrawal of the
present Criminal Misc.Application. Notice is discharged.
[M.R.SHAH,J]
*dipti
Top