Gujarat High Court High Court

Deshur vs State on 28 September, 2010

Gujarat High Court
Deshur vs State on 28 September, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10345/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10345 of 2010
 

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

DESHUR
LAKHMAN GOJIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

====================================== 
Appearance
: 
MS. KRUTI M SHAH for
Applicant(s) : 1, 
MR SHIVANG SHUKLA APP for Respondent(s) :
1, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH 
			
			 

H.SHUKLA
		
	

 

Date
: 28/09/2010  
 
ORAL
ORDER

The
present application has been filed by the applicant for grant of
regular bail under section 439 of Code of Criminal Procedure, 1973.

The
applicant is charged with having committed offence sections 302,
143, 147, 148 and 149 of Indian Penal Code as well as section 135 of
Bombay Police Act, for which, F.I.R. being I-C.R.No.9 of 2010 has
been registered with Jam Kalyanpur Police Station, Dist.Jamnagar.

Learned
advocate Ms.Shah for the applicant seeks permission to withdraw the
present application.

Permission
as prayed for is granted. The present application stands disposed of
as withdrawn. Rule is discharged.

(RAJESH
H. SHUKLA, J.)

Amit

   

Top