Gujarat High Court High Court

Abhram vs State on 11 October, 2010

Gujarat High Court
Abhram vs State on 11 October, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11805/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11805 of 2010
 

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

ABHRAM
BHACHUBHAI KHOKHAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

====================================== 
Appearance
: 
MRM.IQBALASHAIKH for
Applicant(s) : 1, 
MS MANISHA SHAH APP for Respondent(s) :
1, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.
			 

SHUKLA
		
	

 

Date
: 11/10/2010  
 
ORAL ORDER

The
present application has been filed by the applicant-accused under
Section 438 of Criminal Procedure Code for anticipatory bail in
connection with I-C.R.No.69 of 2010 registered with Aghoi Police
Station, District Kachchh for the alleged offence under sections
307, 147, 148, 149, 323, 324 and 325 of Indian Penal Code as well as
section 25(1)(B)(A) of Arms Act.

After
arguing for some time, learned counsel Mr.Iqbal Shaikh 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of as withdrawn.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