Gujarat High Court High Court

Bharatbhai vs State on 1 October, 2010

Gujarat High Court
Bharatbhai vs State on 1 October, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11405/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11405 of 2010
 

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

 

BHARATBHAI
GOKALCHAND SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRATIK B BAROT for
Applicant(s) : 1, 
Ms. MANISHA LAVKUMAR SHAH, ADDL. PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 01/10/2010 

 

 
 
ORAL
ORDER

The
present application has been filed by the applicant/s-accused for
grant of regular bail under sec. 439 of the Code of Criminal
Procedure.

Learned advocate Mr.
Pratik Barot seeks permission to withdraw the present application at
this stage with a liberty to file fresh application before the
competent court in view of the statement made by the learned APP that
the charge sheet has now been filed.

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 The application stands disposed of as withdrawn.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

(Rajesh H. Shukla, J.)

(hn)

   

Top