Gujarat High Court
Iqbal vs State on 16 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/11957/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11957 of 2010
=========================================================
IQBAL
MOHAMMAD VORA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
VM PANCHOLI for
Applicant(s) : 1,MR BHARAT J JOSHI for Applicant(s) : 1,
MR MG
NANAVATI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 27/10/2010
ORAL
ORDER
1. Present
application has been filed by the applicant for grant of regular bail
under Section 439 of Code of Criminal Procedure, 1973.
2. Learned
Advocate Mr. V.M.Pancholi seeks permission to withdraw the present
application with a liberty to file fresh application before the
competent Court as the charge-sheet has been filed.
3. Permission
granted. The present application stands disposed of as withdrawn.
Rule discharged.
(RAJESH
H. SHUKLA, J.)
jani
Top