Gujarat High Court High Court

Kalpesh vs State on 25 October, 2010

Gujarat High Court
Kalpesh vs State on 25 October, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12446/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12446 of 2010
 

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


 

KALPESH
NAVINCHANDRA DAFTARI - UNDER TRIAL PRISONER - THRO' - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MS
KRISHNA U MISHRA for Applicant(s) : 1, 
MS MINI NAIR APP for
Respondent(s) : 1,                   MR NL JAIN WITH MR S.B.SIKARWAR
for S.V.Raju Associates for
complainant 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 25/10/2010 

 

ORAL
ORDER

Present
application has been filed by the applicant for grant of temporary
bail under Section 439 of the Criminal Procedure Code in connection
with FIR being I-C.R.No.45 of 2010 registered with Dahej Police
Station of Bharuch District for the alleged offences punishable
under Sections 406, 420, 466, 467, 468, 471, 472, 474, and 120-B of
the Indian Penal Code.

Learned
advocate, Ms.K.U.Mishra, for the applicant after arguing for some
time seeks permission to withdraw the present application.
Permission granted. Present application stands disposed of as
withdrawn. Rule discharged.

(RAJESH
H.SHUKLA, J.)

(ashish)

   

Top