Gujarat High Court High Court

Kanubhai vs State on 21 September, 2010

Gujarat High Court
Kanubhai vs State on 21 September, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10905/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10905 of 2010
 

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


 

KANUBHAI
BHAGWANBHAI NAYAK - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=======================================================
Appearance : 
MR
RAMNANDAN SINGH for Applicant(s) : 1, 
MR SJ SHUKLA APP for
Respondent(s) :
1, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 21/09/2010
 

ORAL
ORDER

Rule.

Mr.S.J. Shukla, learned Additional Public Prosecutor waives service
of notice of Rule on behalf of the Respondent-State of
Gujarat.

The
present application has been filed by the applicant-accused under
Section 439 of Criminal Procedure Code for regular bail after filing
of the chargesheet.

The
applicant-accused is charged with having committed offences
under Sections 302, 120(B) and 34 of the Indian Penal Code, for
which, FIR being I-C.R.No.8/2010 has been lodged at Bodeli Police
Station, District : Vadodara.

Learned
counsel, Mr.Ramnandan Singh for the applicant seeks permission to
withdraw this application in view of the statement made by the
learned A.P.P., Mr.Shukla on instruction from the Head Constable
viz., Dhanjibhai Jethabhai, Buckle No.1084 of Bodeli Police Station.
Permission is granted. This application stands disposed of as
withdrawn. Rule is discharged.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top