Gujarat High Court Case Information System
Print
CR.MA/11369/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11369 of 2010
=======================================================
DILIPSINH
RAMJASH PASI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR
HEMANT B RAVAL for Applicant(s) : 1,
MS ML SHAH APP for
Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 28/09/2010
ORAL
ORDER
Rule.
Ms.M.L. Shah, learned A.P.P. waives service of notice of Rule on
behalf of the Respondent-State.
The
present application has been filed under Section 438 of the Code of
Criminal Procedure, 1973 for the grant of anticipatory bail in
connection with II-C.R.No.3104/2010 registered with Vatva Police
Station, District : Ahmedabad for the offences punishable under
Sections 294(KHA), 506, 114, 363, 366, 376(2)G, 343, 384 and 120(B)
of the Indian Penal Code.
After
arguing for some time, learned counsel, Mr.H.B. Raval for the
applicant seeks permission to withdraw this application. Permission
is granted. This application stands disposed of as withdrawn. Rule
is discharged.
(RAJESH
H.SHUKLA, J.)
/patil
Top