Gujarat High Court Case Information System
Print
CR.MA/12413/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12413 of 2010
=========================================================
GAURANG
ALIAS VIJAYSINGH PRAHLADBHAI RAVAL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ABHISHEK M MEHTA for
Applicant(s) : 1,
MS MINI NAIR APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date : 25/10/2010
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 379 and
114 of Indian Penal Code, for which, F.I.R. being I-C.R.No.323 of
2009 has been registered with Patan City Police Station, Patan.
After
arguing for some time, learned advocate Mr.Abhishek Mehta for
applicant seeks permission to withdraw the application.
Permission
as prayed for is granted. Application stands disposed of as
withdrawn. Rule is discharged.
(RAJESH
H. SHUKLA, J.)
Amit
Top