Gujarat High Court
Pravinbhai vs State on 23 June, 2011
Gujarat High Court Case Information System
Print
CR.MA/8576/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8576 of 2011
In
CRIMINAL
MISC.APPLICATION No. 6698 of 2011
In
CRIMINAL
APPEAL No. 1040 of 2009
=====================================
PRAVINBHAI
LAXMANBHAI CHAVDA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================
Appearance
:
MR ASHISH M DAGLI for
Applicant(s) : 1,MR BH SOLANKI for Applicant(s) : 1,
MR
KARTIK PANDYA for Respondent(s) :
1,
None for Respondent(s) :
2,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 23/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Present
application is filed by the convict seeking extension of Temporary
Bail, which is to expire on 23rd June 2011. He has to
report back in jail on 24th June 2011.
2.0 The
convict was….at this juncture, learned advocate for the applicant
seeks permission to withdraw this application.
3.0 Permission
is granted. The application is disposed of as withdrawn.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top