Gujarat High Court
Bhavarlal vs State on 9 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/14599/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14599 of 2010
=========================================================
BHAVARLAL
JAGMALJI BISHNOI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
DV BHAVSAR for
Applicant(s) : 1 - 2.
MS KRINA CALLA ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 09/12/2010
ORAL
ORDER
The
learned
advocate appearing on behalf of the petitioners
seeks permission to withdraw the present bail application.
Permission
as prayed for is granted. Present bail application is dismissed as
withdrawn.
[M.R.
SHAH, J.]
rafik
Top