Gujarat High Court High Court

========================================= vs Ms on 20 July, 2010

Gujarat High Court
========================================= vs Ms on 20 July, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7460/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7460 of 2010
 

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

JAKSHIBHAI
RATNABHAI BHARWAD 

 

Versus
 

STATE
OF GUJARAT 

 

========================================= 
Appearance
: 
MR BM MANGUKIYA for Applicant
 

MS
BELA A PRAJAPATI for Applicant 
MS ML SHAH APP for
Respondent 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 20/07/2010 

 

 
ORAL
ORDER

This
application is filed under Section 482 of the Code of Criminal
Procedure for temporary bail by the applicant who has been arrested
in connection with C.R. No. I – 154 of 2008 filed before Bavla
Police Station, for the offence punishable under sections 147, 148,
149, 302, 307, 436, 332, 333 and 427 of the Indian Penal Code and
under Section 135 of the Bombay Police Act.

Heard
Mr.B. M. Mangukiya, learned advocate for the applicant.

Mr.Mangukiya,
learned advocate for the applicant has contended that the present
applicant is suffering from cancer. He has contended that the
applicant has not moved before the lower Court for temporary bail as
he is in judicial custody. He seeks
permission to withdraw the present application. Permission as
prayed for is granted.

In view of
the above, the applicant is permitted to move before the lower Court
for temporary bail, who is suffering from cancer. The present
application is disposed of as withdrawn. Rule is discharged.

[
Z. K. SAIYED, J. ]

(vijay)

   

Top