Gujarat High Court
Ghanshyambhai vs State on 30 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/9517/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9517 of 2010
=======================================================
GHANSHYAMBHAI
HARDAS PARSANA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR
PRAFUL J BHATT for Applicant(s) : 1,
MS MINI NAIR APP for
Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 30/08/2010
ORAL
ORDER
The
present application has been filed under Section 438 of the Code of
Criminal Procedure, 1973 for the grant of anticipatory bail in
connection with I-C.R.No.25/2009 registered with Karjan Police
Station for the offences punishable under Sections 406, 408, 409,
460, 467, 468, 471, 120(B) and 114 of the Indian Penal Code.
After
arguing for some time, learned counsel, Mr.P.J. Bhatt for the
applicants seeks permission to withdraw this application. Permission
is granted. This application stands disposed of as withdrawn. Rule
is discharged.
(RAJESH
H.SHUKLA, J.)
/patil
Top