Gujarat High Court Case Information System
Print
CR.MA/11739/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11739 of 2008
=========================================================
CHAUDHARI
SHAYAMJIBHAI RAMJIBHAI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MC BAROT for
Applicant(s) : 1,
MR. R.C.KODEKAR ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 17/09/2008
ORAL
ORDER
Rule.
Shri R.C. Kodekar, learned APP, wavies service of rule of notice on
behalf of the respondent State.
Shri
M.C. Barot, learned advocate for the applicant seeks permission to
withdraw the present application, with a liberty to file an
appropriate application after submission of the charge sheet.
Permission is accordingly granted. Application is dismissed as
withdrawn with above liberty. Rule discharged.
It
will be open for the applicant to submit an appropriate application
for temporary bail on the ground of death of his father who has
expired on 5.9.2008. As and when such an application is made, same
shall be considered in accordance with law and on merits.
(M.R.SHAH,
J.)
Kaushik
Top