Gujarat High Court Case Information System
Print
CR.MA/12298/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12298 of 2008
=========================================================
ASHOK
RANCHHODBHAI THUMMAR & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ZUBIN F BHARDA for
Applicant(s) : 1 - 2.
MR RC KODEKAR ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 26/09/2008
ORAL
ORDER
Rule. Mr.RC Kodekar, learned Additional
Public Prosecutor waives the service of notice of rule on
behalf of the respondent State.
Learned
advocate appearing on behalf of the petitioners seeks permission to
withdraw present petition filed under sec.439 of the Code of Criminal
Procedure before filing of the chargesheet, with a liberty to file a
fresh bail application before the trial court after filing of the
chargesheet.
Permission
as prayed for is granted. In case of filing a fresh bail application
by the petitioners after filing of the chargesheet, the same shall
be decided in accordance with law and on its own merits irrespective
of the withdrawal of the present petition. The present petition is
dismissed as withdrawn. Rule is discharged.
rafik [M.R.
SHAH, J.]
Top