Gujarat High Court High Court

Rameshbhai vs State on 24 December, 2010

Gujarat High Court
Rameshbhai vs State on 24 December, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11317/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11317 of 2009
 

 
 
=========================================


 

RAMESHBHAI
CHANABHAI JESADIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
NIRAV C THAKKAR for
Applicant(s) : 1, 
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 24/12/2010
 

ORAL
ORDER

Heard
Mr.Nirav Thakkar, learned counsel for the applicant and Mr.H.L.
Jani, learned Additional Public Prosecutor for the respondent
No.1-State.

Mr.Thakkar
has contended that in view of subsequent development during the
investigation, Section 302 of the Indian Penal Code is added by the
Investigating Agency. Hence, in view of subsequent development,
Mr.Thakkar seeks permission to withdraw the present application with
a liberty to approach the lower Court for cancellation of bail.

Hence,
prayer as prayed for, is granted. The matter is disposed of as
withdrawn.

(Z.

K. Saiyed, J)

Anup

   

Top