Gujarat High Court
Dineshbhai vs State on 1 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/8520/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8520 of 2008
=========================================================
DINESHBHAI
PRAFULCHANDRA BHATT - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
YN OZA WITH MR BP GUPTA for
Applicant(s) : 1,
MR DIPEN DESAI APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 01/07/2008
ORAL
ORDER
Mr.Y.N.
Oza, learned senior advocate appearing with Mr.B.P. Gupta, learned
advocate appearing on behalf of the applicant seeks permission to
withdraw the present application with a liberty to file a fresh bail
application after the investigation is over and chargesheet is filed.
Permission
is accordingly granted. The application is dismissed as withdrawn
with above liberty.
[M.R.
SHAH, J.]
rafik
Top