Gujarat High Court High Court

Junus vs State on 13 October, 2010

Gujarat High Court
Junus vs State on 13 October, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11381/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11381 of 2010
 

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


 

JUNUS
DAUDBHAI GORI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
VIRAL J DAVE for
Applicant(s) : 1, 
MR MG NANAVATI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 13/10/2010 

 

ORAL
ORDER

1. 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.

2. The
applicant accused is charged with having committed offence under
Sections 302, 506(2) of I.P.Code read with Section 135(1) of B.P.Act
for which FIR being C.R.No. I-19 of 2010 registered with Okha Police
Station, District: Jamnagar.

3. Learned
Advocate Mr. V.J.Dave seeks permission to withdraw the present
application.

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 The present application stands disposed of as withdrawn.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

(RAJESH
H. SHUKLA, J.)

jani

   

Top