Gujarat High Court High Court

Mukeshbhai vs State on 29 October, 2010

Gujarat High Court
Mukeshbhai vs State on 29 October, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12899/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12899 of 2010
 

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


 

MUKESHBHAI
DILIPBHAI CHUNARA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
CHETAN B RAVAL for Applicant(s) : 1, 
MS MINI NAIR APP for
Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 29/10/2010 

 

 
 
ORAL
ORDER

Present
application has been filed for grant of regular bail under Section
439 of Criminal Procedure Code.

Learned
advocate, Mr.Chetan B.Raval, for the applicant seeks permission to
withdraw the present application at this stage with a liberty to
file fresh application before the competent Court as now the
charge-sheet has been filed. Permission as prayed for is granted.
Present application stands disposed of a withdrawn. Rule discharged.

(RAJESH
H.SHUKLA, J.)

(ashish)

   

Top