Gujarat High Court High Court

Nasibbhai vs State on 21 October, 2010

Gujarat High Court
Nasibbhai vs State on 21 October, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12818/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12818 of 2010
 

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


 

NASIBBHAI
MOHMEED VIRAMANI-UNDER TRIAL PRISONER, THRO' AMINA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MS
KRISHNA U MISHRA for Applicant(s) : 1, 
MS MINI NAIR APP for
Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 21/10/2010 

 

 
 
ORAL
ORDER

Present
application has been filed by the applicant for temporary bail under
section 439 of Criminal Procedure Code.

Learned
advocate, Ms.Krishna U.Mishra, for the applicant seeks permission to
withdraw the present application. Permission granted. Present
application stands disposed of as withdrawn.

(RAJESH
H.SHUKLA, J.)

(ashish)

   

Top