Gujarat High Court
Pathan vs State on 7 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/10070/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10070 of 2010
=========================================================
PATHAN
AASIFKHAN NASIRKHAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
YM THAKKAR for Applicant(s) : 1,
MR SHIVANG SHUKLA, APP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 07/09/2010
ORAL ORDER
Present
application has been filed by the applicant for grant of regular
bail under Section 439 of Criminal Procedure Code.
The
applicant is charged with having committed offences under Sections
302, 323 and 114 of the Indian Penal Code read with 135 of Bombay
Police Act for which FIR being C.R.No.I-96 of 2010 registered with
Godhra Town Police Station, District: Panchmahals.
Learned
advocate Mr.Y.M.Thakkar seeks permission to withdraw the present
application. Permission granted. Present application stands disposed
of as withdrawn. Rule discharged.
(RAJESH
H.SHUKLA, J.)
(ashish)
Top