Gujarat High Court High Court

Chandrasinh vs State on 25 October, 2010

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12015/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12015 of 2010
 

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


 

CHANDRASINH
JESINGH @ JUNABHAI PARMAR & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
PRABHAV A MEHTA for
Applicant(s) : 1 - 3. 
MS ML SHAH, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 25/10/2010 

 

ORAL
ORDER

1. Present
application has been filed by the applicants for grant of regular
bail under Section 439 of Code of Criminal Procedure, 1973.

2. Learned
Advocate Mr.Prabhav Mehta seeks permission to withdraw the present
application at this stage with a liberty to file fresh application
before the competent Court in view of the statement made by learned
APP that the charge-sheet has now been filed.

3. Permission
granted. The present application stands disposed of as withdrawn.
Rule discharged.

(RAJESH
H. SHUKLA, J.)

jani

   

Top