Gujarat High Court High Court

Ambalal vs State on 20 September, 2010

Gujarat High Court
Ambalal vs State on 20 September, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10427/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10427 of 2010
 

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

AMBALAL
GOVINDBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

====================================== 
Appearance
: 
MR VA MANSURI for Applicant(s)
: 1, 
MS MANISHA LAVKUMAR SHAH APP for Respondent(s) : 1, 
MR
VIJAL P DESAI for Respondent(s) :
1, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH 
			
			 

H.SHUKLA
		
	

 

Date
: 20/09/2010  
 
ORAL ORDER

Rule.

Ms.Manisha Lavkumar Shah, learned APP waives service of notice of
Rule on behalf of respondent State.

The
present application has been filed by the applicant-accused under
section 438 of Criminal Procedure Code.

The
applicant-accused is charged with having committed offences
under sections 420, 406, 465, 467, 468, 471 and 114 of Indian Penal
Code, for which, FIR has been lodged being I-C.R.No.75/2010 at
Kapadwanj Rural Police Station.

Learned
advocate Mr.Mansuri for the applicant seeks permission to withdraw
the present application. Permission as prayed for is granted. The
application stands disposed of a withdrawn. Rule is discharged.

[RAJESH
H. SHUKLA, J.]

Amit

   

Top