Gujarat High Court
Basirbhai vs State on 15 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/2175/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2175 of 2009
=========================================================
BASIRBHAI
MOHAMMEDBHAI BALOCH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
HARSHIT S TOLIA for
Applicant(s) : 1,
MR
LB DABHI, ADDL PUBLIC
PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 01/05/2009
ORAL
ORDER
After
arguing for some time, when the Court is not inclined to grant bail,
Mr.Harshit S.Tolia, learned counsel for the applicant, states that he
may be permitted to withdraw the application. Permission to do so is
granted. The application is disposed of as withdrawn. Notice is
discharged.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top