Gujarat High Court High Court

Basirbhai vs State on 15 November, 2011

Gujarat High Court
Basirbhai vs State on 15 November, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/2175/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2175 of 2009
 

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

 

BASIRBHAI
MOHAMMEDBHAI BALOCH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARSHIT S TOLIA for
Applicant(s) : 1, 
MR
LB DABHI, ADDL PUBLIC
PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 01/05/2009 

 

 
ORAL
ORDER

After
arguing for some time, when the Court is not inclined to grant bail,
Mr.Harshit S.Tolia, learned counsel for the applicant, states that he
may be permitted to withdraw the application. Permission to do so is
granted. The application is disposed of as withdrawn. Notice is
discharged.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top