Gujarat High Court High Court

Praful vs State on 7 October, 2010

Gujarat High Court
Praful vs State on 7 October, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11985/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11985 of 2010
 

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

 

PRAFUL
@ BHAILO DHANJIBHAI DADHANIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VH KANARA for
Applicant(s) : 1, 
Mr. M.G. NANAVATY, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 07/10/2010 

 

 
 
ORAL
ORDER

Rule.

Mr. Nanavaty, learned APP, waives service of rule on behalf of the
respondent-State.

The present application has been
filed by the applicant-accused for grant of regular bail under sec.
439 of the Code of Criminal Procedure.

The applicant-accused is charged
with having committed offences under sections 397, 395, 332, 323,
504 & 506(2) of IPC and sec. 3(1)(c) of Prevention of Damages to
Public Property Act, 1984 and sec. 135 of Bombay Police Act for which
FIR, being C.R. No. I-41 /2010, has been registered with Bhanwad
Police Station, Dist. Jamnagar.

Learned advocate Mr.
Kanara seeks permission to withdraw the present application at this
stage with a liberty to file fresh application after the charge sheet
is filed.

Permission as prayed
for is granted. The application stands disposed of as withdrawn. Rule
is discharged.

(Rajesh H. Shukla, J.)

(hn)

   

Top