Gujarat High Court Case Information System
Print
CR.MA/9547/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9547 of 2010
=========================================================
JAYESHBHAI
GORDHANBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR.KANDARP
D ACHARYA for
Applicant(s) : 1,MR BHUNESH C RUPERA for Applicant(s) : 1,
MS MINI
NAIR, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 01/09/2010
ORAL
ORDER
Present
application has been filed by the applicant for grant of regular bail
under Section 439 of the Criminal Procedure Code after the
charge-sheet is filed. The applicant accused is charged with having
committed offences under Sections 377, 323 and 504 of IPC for which
FIR being C.R.No.I-20/2010 has been registered with Kalawad Police
Station, District: Jamnagar.
After
arguing for some time, learned Advocate Mr. B.C.Rupera seeks
permission to withdraw the present application.
Permission
is granted. The present application stands disposed of as withdrawn.
Rule discharged.
(RAJESH
H. SHUKLA, J.)
jani
Top