Gujarat High Court High Court

Vijay vs State on 25 October, 2010

Gujarat High Court
Vijay vs State on 25 October, 2010
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12880/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12880 of 2010
 

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

 

VIJAY
BHAGVANJI MUNGARA (PATEL) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HEMANT B RAVAL for
Applicant(s) : 1, 
MR LB DABHI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 25/10/2010 

 

 
ORAL
ORDER

Rule.

Mr. LB Dabhi, Ld. APP appears and waives service of rule on behalf of
the respondent.

Mr. HB
Raval, Ld. Advocate for the petitioner seeks permission to withdraw
this application reserving liberty of the petitioner to apply for
regular bail after investigation is over and charge-sheet is filed.

Mr. LB
Dabhi, Ld. APP has no objection if the request made on behalf of the
petitioner is accepted.

Accordingly
bail application stands disposed of as withdrawn reserving liberty
of the petitioner to apply for regular bail after investigation is
over and charge-sheet is filed. Rule is discharged.

[ J.C. UPADHYAYA, J. ]

* Pansala.

   

Top