Gujarat High Court Case Information System
Print
CR.MA/9215/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9215 of 2010
=========================================================
NIRMALKUMAR
SOHANLAL SIROHIYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
SVRAJUASSOCIATES
for
Applicant(s) : 1,
MR AJ DESAI, APP with MR ZUBIN BHARDA for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 18/08/2010
ORAL
ORDER
Heard
learned Counsel Mr. Raju for the applicant, learned APP Mr. Desai for
the respondent State and learned Advocate Mr. Bharda for the
original complainant.
Learned
Counsel Mr. Raju has contended that without entering into the merit
of the matter he may be permitted to withdraw this application with
liberty to move before the trial Court for bail and the trial Court
may be directed to decide the application which is to be filed by the
applicant, purely on merit and in accordance with law, without being
influenced by this order. Permission to withdraw this application is
granted. The trial Court shall decide the application which is to be
filed by the applicant purely on merit and in accordance with law.
Application is disposed of. Rule is discharged.
(Z.K.SAIYED,
J.)
sas
Top