Gujarat High Court
Balwant vs State on 5 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/14508/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14508 of 2009
In
CRIMINAL
MISC.APPLICATION No. 11149 of 2009
=========================================================
BALWANT
BABUBHAI KAHAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
BC DAVE for
Applicant(s) : 1,
MR HL JANI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 05/02/2010
ORAL
ORDER
The
present Application has been filed by the applicant for deletion of
the condition No.10(i) imposed while releasing the applicant-accused
on regular bail as per the order dated 8.10.2009.
After
arguing for some time, learned advocate Shri B.C.Dave for the
applicant seeks permission to withdraw the present application at
this stage with a liberty to file the appropriate application.
Permission as prayed for is granted. The present application stands
disposed of. Rule is discharged.
(
Rajesh H.Shukla, J. )
syed/
Top