Gujarat High Court Case Information System
Print
CR.MA/11909/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11909 of 2010
=========================================
JAGDISH
ALIAS JAGU KARSANBHAI KATARIYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR
MATAFER R PANDE for Applicant(s) : 1,
MR MR MENGDEY,ADD.PUBLIC
PROSECUTOR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 08/10/2010
ORAL
ORDER
1. Rule.
Mr.M.R.Mengdey, learned Additional Public Prosecutor, waives service
of Rule on behalf of respondent-State.
2. The
present application is filed by the applicant for grant of regular
bail under Section 439 of Criminal Procedure Code.
3. The
charge is framed for the offence under Section
302,364,396,201,120(B),177 and 34 of Indian Penal Code for which
CR.No.I-256 of 2009 has been registered with Mahidahrpura Police
Station.
4. Learned
advocate Mr.M.R.Pande for the applicant seeks permission to withdraw
this application. Permission is granted. Application is disposed of
as withdrawn. Rule is discharged.
(R.H.Shukla,
J.)
sudhir
Top