Gujarat High Court
Ashokkumar vs State on 22 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/10796/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10796 of 2010
=========================================================
ASHOKKUMAR
SHANTILAL RATHOD - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1,
MR SHIVANG SHUKLA, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 22/09/2010
ORAL
ORDER
The
present application has been filed for grant of anticipatory bail
under sec. 438 of the Code of Criminal Procedure in connection with
C.R. No. I-89/2010 registered with
Modasa Police Station for the alleged offences under sec.
304, 337, 114 of IPC.
After
arguing for some time, learned advocate Mr. Dagli seeks permission to
withdraw the present application.
Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Rule is discharged.
(Rajesh
H. Shukla, J.)
(hn)
Top