Gujarat High Court
Baba vs State on 6 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/14578/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14578 of 2010
=========================================================
BABA
GAURISHANKAR MAGANLAL VARMA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
NS SHETH for
Applicant(s) : 1,
MR DC SEJPAL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 08/12/2010
ORAL
ORDER
Rule.
Mr. DC Sejpal, learned APP, waives service of rule on behalf of the
respondent-State.
The present application has been
filed by the applicant-accused for grant of regular bail under sec.
439 of the Code of Criminal Procedure, which is a successive bail
application after filing of Criminal Misc. Application No. 11168 of
2010.
Learned advocate Mr.
Sheth, after arguing for some time, seeks permission to withdraw the
present application at this stage.
Permission as prayed
for is granted. The application stands disposed of as withdrawn. Rule
is discharged.
(Rajesh H. Shukla, J.)
(hn)
Top