Gujarat High Court High Court

========================================= vs Mr Kartik Pandya App For on 29 November, 2010

Gujarat High Court
========================================= vs Mr Kartik Pandya App For on 29 November, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13922/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13922 of 2010
 

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

JASHIBEN
W/O DILIPBHAI PATNI & 1
 

Versus
 

STATE
OF GUJARAT 

 

========================================= 
Appearance
: 
MR RAJENDRA GADHAVI for
Applicants 
MR KARTIK PANDYA APP for
Respondent 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 29/11/2010 

 

 
ORAL
ORDER

In
view of the fact that the charge-sheet is filed, learned advocate for
the applicants seeks permission to withdraw this application at this
stage to avail the remedy under the Criminal Procedure Code, 1973.

Permission
as prayed for is granted. This Court has not entered into merits of
the matter. This application stands disposed of as withdrawn. Rule is
discharged.

[
ANANT S. DAVE, J. ]

vijay

   

Top