Gujarat High Court High Court

Jagdishbhai vs State on 11 July, 2011

Gujarat High Court
Jagdishbhai vs State on 11 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5659/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5659 of 2011
 

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


 

JAGDISHBHAI
JADAVBHAI MAKWANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=================================================
 
Appearance : 
MR
HRIDAY BUCH for Applicant(s) : 1, 
MS ML SHAH APP for Respondent(s)
: 1, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 11/07/2011 

 

ORAL
ORDER

Learned
counsel for the applicant seeks permission to withdraw this
application, at this stage, since charge sheet is not filed.

Permission,
as prayed for, is granted.

It
is made clear that this Court has not entered into the merit of the
case.

It
will be open for the trial court to examine the merit of the case and
decide the fresh bail application in accordance with law on or before
22.07.2011, if it is preferred within 3 days from today by the
applicant herein.

With
the aforesaid, this application stands disposed of as withdrawn.

Rule
discharged.

[Anant
S. Dave, J.]

*pvv

   

Top