Gujarat High Court Case Information System
Print
CR.MA/11848/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11848 of 2008
=========================================================
SATTAR
@ TANKI MANGABHAI CHUNARA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
VAIBHAV A VYAS for
Applicant(s) : 1,
MR RC KODEKAR ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 23/09/2008
ORAL
ORDER
Rule.
Mr.RC Kodekar, learned Additional
Public Prosecutor waives the service of notice of rule on
behalf of the respondent ? State.
Learned
advocate appearing on behalf of the petitioner seeks permission to
withdraw present petition. However, considering the fact that the
wife of the petitioner is pregnant, he seeks permission to submit an
application for temporary bail before this Court for temporary bail.
Permission
as prayed for is granted. In case of fling an application for
temporary bail, the same shall be considered in accordance with law
and on merits. The present petition is dismissed as withdrawn with
above liberty. Rule is discharged.
[M.R.
SHAH, J.]
rafik
Top