Gujarat High Court
Mayur vs State on 28 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/11196/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11196 of 2010
=========================================================
MAYUR
PRANJIVAN RANPURA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
JK PARMAR for
Applicant(s) : 1,
MR SHIVANG SHUKLA, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 28/09/2010
ORAL
ORDER
Present
application has been filed by the applicant for grant of anticipatory
bail under Section 438 of Code of Criminal Procedure, 1973 in
connection with FIR being C.R.No. I-104 of 2010 registered with
Kalupur Police Station for the alleged offence punishable under
Sections
406, 420, 506(1), 294B, 120B of
the Indian Penal Code.
After
arguing for some time, learned Advocate Mr. J.K.Parmar seeks
permission to withdraw the present application.
Permission
granted. Present application stands disposed of as withdrawn. Rule
discharged.
(RAJESH
H. SHUKLA, J.)
jani
Top