Gujarat High Court Case Information System
Print
CR.MA/9728/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9728 of 2005
=================================================
HUSEN
ABDUL MANSURI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=================================================
Appearance
:
MR BG PATEL for Applicant
MR
SP HASURKAR APP for Respondent -
STATE
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
Date
: 23/08/2005
ORAL
ORDER
Rule.
Learned APP Mr.S.P.Hasurkar waives service of rule on behalf of the
respondent ? State of Gujarat. Learned advocate Mr.B.G.Patel for
the applicant and learned APP Mr.S.P.Hasurkar were heard in respect
of this application.
Learned
advocate for the applicant seeks permission to withdraw this
application, at this stage with a permission to file fresh bail
application in case apprehension of arrest of the applicant arises
in future.
In
view of the above, since this application is not considered on
merits, the application stands disposed of, as withdrawn with a
liberty as prayed for, as above. Rule is discharged.
[J.
R. VORA,J.]
vijay
Top