Gujarat High Court Case Information System
Print
CR.MA/10424/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10424 of 2010
======================================
THAKER
AVINASHBHAI PANKAJBHAI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
======================================
Appearance :
MRPRANAVMRAVAL
for Applicant(s) : 1 - 2.
MS MINI NAIR APP for Respondent(s) :
1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH
H.SHUKLA
Date
: 17/09/2010
ORAL ORDER
The
present application has been filed by the applicants-accused under
Section 439 of Criminal Procedure Code for regular bail.
The
applicants-accused are charged with having committed offences
under sections 147, 148, 149, 324, 323, 504 and 436 of Indian Penal
Code, for which, FIR has been lodged being I-C.R.No.70/2010 at Harij
Police Station, Dist.Patan.
Learned
advocate Mr.Pranav Raval for the applicants seeks permission to
withdraw the present application with a liberty to file fresh
application after the charge sheet is filed.
Permission
as prayed for is granted. The present application stands disposed of
as withdrawn. Rule is discharged.
(RAJESH
H.SHUKLA, J.)
Amit
Top