Gujarat High Court High Court

Ashokkumar vs State on 22 September, 2010

Gujarat High Court
Ashokkumar vs State on 22 September, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10796/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10796 of 2010
 

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

 

ASHOKKUMAR
SHANTILAL RATHOD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1, 
MR SHIVANG SHUKLA, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 22/09/2010 

 

 
 
ORAL
ORDER

The
present application has been filed for grant of anticipatory bail
under sec. 438 of the Code of Criminal Procedure in connection with
C.R. No. I-89/2010 registered with
Modasa Police Station for the alleged offences under sec.
304, 337, 114 of IPC.

After
arguing for some time, learned advocate Mr. Dagli seeks permission to
withdraw the present application.

Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Rule is discharged.

(Rajesh
H. Shukla, J.)

(hn)

   

Top