Gujarat High Court
Sairaben vs State on 25 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/13826/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13826 of
2009
=========================================================
SAIRABEN
@ JAYABEN W/O ALI HABIB BALOCH-MAKRANI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
H S TOLIA for
Applicant(s) : 1,MRPARTHSTOLIA for Applicant(s) : 1,
MR MAULIK G
NANAVATI ASST. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 25/03/2010
ORAL
ORDER
This
is a successive bail application. After arguing for some time, Mr.
H.S. Tolia, learned Counsel for the applicant, prays that he may be
permitted to withdraw the application, with liberty to approach the
Sessions Court.
Permission
to withdraw the application as above, is granted. The application
stands disposed of as withdrawn.
(SMT.
ABHILASHA KUMARI, J.)
Umesh/
Top