Gujarat High Court
Manoj vs State on 20 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/11649/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11649 of 2010
=========================================================
MANOJ
JAGANNATH BRAHMBHATT - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
UM SHASTRI for
Applicant(s) : 1,
MS ML SHAH, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 20/10/2010
ORAL
ORDER
1. Present
application has been filed by the applicant for grant of regular bail
under Section 439 of Code of Criminal Procedure, 1973.
2. The
applicant accused is charged with having committed offence under
Sections 409, 465, 467, 471, 114 of I.P. Code for which FIR being
C.R.No.I-74 of 2010 registered with Railway Police Station, Vadodara.
3. Learned
Advocate Mr. U.M.Shastri seeks permission to withdraw the present
application at this stage with a liberty to file fresh application
after the charge-sheet is filed.
4. Permission
granted. Present application stands disposed of as withdrawn. Rule
discharged.
(RAJESH
H. SHUKLA, J.)
jani
Top