Gujarat High Court High Court

Devendrabhai vs State on 23 September, 2010

Gujarat High Court
Devendrabhai vs State on 23 September, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10995/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10995 of 2010
 

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


 

DEVENDRABHAI
@ DEVANGBHAI MAHENDRABHAI JANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
KIRTIDEV R DAVE for
Applicant(s) : 1,MR RAHUL K DAVE for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 23/09/2010 

 

ORAL
ORDER

Present
application has been filed by the applicant for grant of anticipatory
bail u/s. 438 of Cr.P.C. The applicant is charged with having
committed offences punishable under Section 420, 406, 409, 467, 468,
471, 477(A) and 114 of IPC for which FIR being C.R.NO. I-68 of 2009
has been registered with Limbadi Police Station.

Learned
Advocate Mr. Kirtidev R. Dave seeks permission to withdraw the
present application.

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 The present application stands disposed of as withdrawn.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

(RAJESH
H. SHUKLA, J.)

jani

   

Top