Gujarat High Court Case Information System
Print
CR.MA/10562/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10562 of
2010
======================================
PRATIKRAJSING
ALIAS RAJA KHUMANSINH JETHWA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
======================================
Appearance
:
MR NIRZAR S DESAI for
Applicant(s) : 1,
MR SHIVANG SHUKLA, APP for Respondent(s) :
1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH
H.SHUKLA
Date
: 16/09/2010
ORAL
ORDER
The
present application has been filed by the applicant for grant of
regular bail under section 439 of the Code of Criminal Procedure,
1973, before charge sheet is filed.
The
applicant accused is charged with having committed offences under
sections 379, 467, 468, 471, 420 and 114 of Indian Penal Code for
which First Information Report being I-C.R.No.163 of 2010 has been
registered with Gujarat University Police Station, Ahmedabad.
Learned
advocate Mr.Nirzar Desai for the applicant seeks permission to
withdraw the application with a liberty to file afresh 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of as withdrawn.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