Gujarat High Court
Arvindbhai vs State on 6 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/4626/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4626 of 2011
=================================================
ARVINDBHAI
RAVJIBHAI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=================================================
Appearance :
MRYJPATEL
for Applicant(s) : 1,
MR AJ DESAI APP for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 06/04/2011
ORAL
ORDER
Learned
advocate for the applicant, after arguing the matter for some time,
seeks permission to withdraw this application.
Considering
the facts and circumstances of the case, if the trial is not over by
31.12.2011, it will be open for the applicant to take appropriate
course of action for seeking bail in accordance with law.
With
the aforesaid, permission to withdraw this application is granted.
This application stands disposed of as withdrawn.
[Anant
S. Dave, J.]
*pvv
Top