Gujarat High Court Case Information System
Print
CR.MA/13008/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13008 of 2010
=========================================================
SANJAY
ALIAS RAGHU KARSHANBHAI GADHAVI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
SANDEEP N BHATT for
Applicant(s) : 1,
MR LB DABHI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 27/10/2010
ORAL
ORDER
Rule.
Mr. LB Dabhi, Ld. APP appears and waives service of rule on behalf of
the respondent.
Mr.
Ashwin Patel, Ld. Advocate for Mr. SN Bhatt, Ld. Advocate for the
petitioner seeks permission to withdraw this application at this
stage, reserving liberty of the petitioner to apply for bail after
investigation is over and charge-sheet is filed.
Mr. LB
Dabhi, Ld. APP has no objection if the request, as prayed for, is
granted.
The
request, as prayed for, is accepted. 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of as withdrawn reserving liberty of the petitioner to apply for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