Gujarat High Court Case Information System
Print
CR.MA/10720/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10720 of 2010
=========================================================
SURYASINH
RATANSINH BIYOLA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
HL
PATEL ADVOCATES for Applicant(s) : 1,
MR SHIVANG SHUKLA, APP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 20/09/2010
ORAL
ORDER
Present
application has been filed by the applicant for grant of
anticipatory bail under Section 438 of the Criminal Procedure Code
in connection with FIR being I-C.R.No.44 of 2010 registered with
Fatepura Police Station, Dahod for the alleged offences punishable
under Sections 406, 409, 381, 420, 467, 468, 471, 120-B and 114 of
the Indian Penal Code.
Learned
counsel Mr.Asim Pandya for HL Patel advocates for the applicant
seeks permission to withdraw the present application. Permission
granted. Present application stands disposed of as withdrawn. Rule
is discharged.
(RAJESH
H.SHUKLA, J.)
(ashish)
Top