Gujarat High Court
Mohd vs State on 13 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/11860/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11860 of 2010
=========================================================
MOHD.
RIZWAN GHULAM HAIDER SHAIKH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
SHAKEEL A QURESHI for
Applicant(s) : 1,
Mr. MG NANAVATI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 13/10/2010
ORAL
ORDER
The present application
has been filed by the applicant-accused for grant of regular bail
under sec. 439 of the Code of Criminal Procedure.
The applicant-accused
is charged with having committed offences under sections 379, 465,
467, 411 and 471 of IPC for which FIR, being C.R. No. I-214/2009, has
been registered with Karelibaug Police Station.
Learned advocate Mr.
Qureshi seeks permission to withdraw the present application.
Permission as prayed
for is granted. The application stands disposed of as withdrawn. Rule
is discharged.
(Rajesh H. Shukla, J.)
(hn)
Top