Gujarat High Court Case Information System
Print
CR.MA/2900/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2900 of 2011
=======================================================
KANABHAI
KAMABHAI NAIYA GADHVI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR
HARESH N JOSHI for Applicant(s) : 1,
MR HL JANI APP for
Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 31/03/2011
ORAL
ORDER
Present
application has been filed by the applicant for grant of regular bail
under Section 439 of Code of Criminal Procedure, 1973 after the
charge-sheet is filed, which is a successive bail application after
filing of the Criminal Misc.
Application No.11399 of 2010.
The
applicant-accused is charged with having committed offence punishable
under Sections 302 and 114 of Indian
Penal Code and under Section 135 of Bomba Police Act for which
FIR being C.R.No.I-68 of 2010 registered with Talala Police Station,
District: Junagadh.
Learned
Advocate Mr.Joshi seeks permission to withdraw the present
application. Permission is granted granted. The present application
stands disposed of as withdrawn. Rule discharged.
(RAJESH
H.SHUKLA, J.)
/patil
Top