Gujarat High Court
Dahyabhai vs State on 28 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/11147/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11147 of 2010
=========================================================
DAHYABHAI
KALUBHAI SOLANKI & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
RAJESH K KANANI for
Applicant(s) : 1 - 3.
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 28/09/2010
ORAL
ORDER
Present
application has been filed by the applicant for grant of anticipatory
bail under Section 438 of Code of Criminal Procedure, 1973 in
connection with FIR being C.R.No. I-470 of 2010 registered with
Naranpura Police Station for the alleged offence punishable under
Sections
306, 114
of the Indian Penal Code.
After
arguing for some time, learned Advocate Mr. Rajesh Kanani seeks
permission to withdraw the present application.
Permission
granted. Present application stands disposed of as withdrawn. Rule
discharged.
(RAJESH
H. SHUKLA, J.)
jani
Top