Gujarat High Court
Rajeshbhai vs State on 18 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/12494/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12494 of 2010
=========================================================
RAJESHBHAI
GOPALBHAI RATHOD (CHHARA) - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ARVIND K THAKUR for
Applicant(s) : 1
MR KL
PANDYA, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 18/10/2010
ORAL
ORDER
Rule.
Mr KL Pandya, Ld. APP appears and waives service of rule for
opponent – State.
Mr. AK Thakur, Ld. Advocate for the applicant seeks permission to withdraw the application, reserving the liberty of the applicant to prefer bail application after the investigation is over and charge-sheet is filed.
Mr. KL Pandya, Ld. APP has no objection if the permission, as sought for, is granted.
Permission is granted. Consequently, the application stands rejected as withdrawn, reserving the liberty of the applicant to move bail application after the investigation is over and charge-sheet is filed. Rule is discharged.
[
J. C. UPADHYAYA, J. ]
*
Pansala.
Top