Gujarat High Court
Bhimabhai vs State on 18 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/8352/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8352 of
2008
=========================================
BHIMABHAI
RANABHAI & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
PRANAV M RAVAL for Applicant(s) : 1 - 3.
MR HL JANI, APP for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 18/07/2008
ORAL ORDER
Mr
Pranav Raval, learned advocate for the applicants submits that in
view of the fact that the charge-sheet has already been filed pending
the application for bail, he seeks permission to withdraw the
application.
The
permission is granted. The application stands rejected as withdrawn.
(H.B.
Antani, J.)
mrpandya*
Top