Gujarat High Court
Premkumar vs State on 6 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/11593/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11593 of 2010
=======================================================
PREMKUMAR
ALIAS PRAVIN SHIVRATAN SASARVA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR
NAYAN D PAREKH for Applicant(s) : 1,
MR MG NANAVATI APP for
Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 06/10/2010
ORAL
ORDER
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 I-C.R.No.219/2009 registered with Salabatpura Police
Station, District : Surat for the offences punishable under Sections
406, 420, 120(B) and 114 of the Indian Penal Code.
After
arguing for some time, learned counsel, Mr.N.D. Parekh 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 This application stands disposed of as withdrawn.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