Gujarat High Court High Court

Bhalji vs State on 28 September, 2010

Gujarat High Court
Bhalji vs State on 28 September, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10591/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10591 of 2010
 

 


 

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

BHALJI
@ BHALO PREMJI CHAUHAN (SATVARA) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

====================================== 
Appearance
: 
MRYJPATEL 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

The
present application has been filed by the applicant for grant of
regular bail under section 439 of Code of Criminal Procedure, 1973.

The
applicant is charged with having committed offence sections 465,
467, 468, 471, 474 and 120(B) of Indian Penal Code, for which,
F.I.R. being I-C.R.No.119 of 2010 has been registered with Morbi
City Police Station, Dist.Rajkot.

Learned
advocate Mr.Y.J.Patel for the applicant seeks permission to withdraw
the present application with a liberty to file fresh application
before the competent Court in view of statement made by learned APP
that now the charge sheet has been filed.

Permission
as prayed for is granted. The present application stands disposed of
as withdrawn. Rule is discharged.

(RAJESH
H. SHUKLA, J.)

Amit

   

Top