Gujarat High Court Case Information System
Print
CR.MA/11805/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11805 of 2010
======================================
ABHRAM
BHACHUBHAI KHOKHAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
======================================
Appearance
:
MRM.IQBALASHAIKH for
Applicant(s) : 1,
MS MANISHA SHAH APP for Respondent(s) :
1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.
SHUKLA
Date
: 11/10/2010
ORAL ORDER
The
present application has been filed by the applicant-accused under
Section 438 of Criminal Procedure Code for anticipatory bail in
connection with I-C.R.No.69 of 2010 registered with Aghoi Police
Station, District Kachchh for the alleged offence under sections
307, 147, 148, 149, 323, 324 and 325 of Indian Penal Code as well as
section 25(1)(B)(A) of Arms Act.
After
arguing for some time, learned counsel Mr.Iqbal Shaikh for the
applicant, seeks permission to withdraw the present application.
Permission,
as prayed for, is granted. The present application stands disposed
of as withdrawn. Rule is discharged.
[RAJESH
H. SHUKLA, J.]
Amit
Top