Gujarat High Court
Rameshbhai vs State on 14 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/6418/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6418 of 2010
=========================================
RAMESHBHAI
RANABHAI MAKWANA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
Mr ND NANAVATI, SR. ADVOCATE,
with MR ASHISH M DAGLI
for Applicant(s) : 1,MR
MOUSAM R YAGNIK for Applicant(s) : 1,
Mr. MG NANAVATI, ADDL.
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 14/10/2010
ORAL
ORDER
1. The
present application has been filed for grant of anticipatory bail
under sec. 438 of the Code of Criminal Procedure in connection with
C.R. No. I-323/2009 registered with
Rajkot Taluka Police Station for the alleged offences under
sec. 302, 396, 143, 147, 148, 149, 188, 120B of
IPC.
2. Learned
Sr. Counsel Mr. ND Nanavati appearing with learned advocate Mr. AM
Dagli and learned advocate Mr. Mousam Yagnik seeks permission to
withdraw the application. Permission granted. The application stands
disposed of as withdrawn. Rule is discharged.
(Rajesh
H. Shukla, J.)
(hn)
Top