Gujarat High Court
Bharatbhai vs State on 1 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/11405/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11405 of 2010
=========================================================
BHARATBHAI
GOKALCHAND SHAH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PRATIK B BAROT for
Applicant(s) : 1,
Ms. MANISHA LAVKUMAR SHAH, ADDL. PUBLIC
PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 01/10/2010
ORAL
ORDER
The
present application has been filed by the applicant/s-accused for
grant of regular bail under sec. 439 of the Code of Criminal
Procedure.
Learned advocate Mr.
Pratik Barot seeks permission to withdraw the present application at
this stage with a liberty to file fresh application before the
competent court in view of the statement made by the learned APP that
the charge sheet has now been filed.
Permission as prayed
for is granted. The application stands disposed of as withdrawn. Rule
is discharged.
(Rajesh H. Shukla, J.)
(hn)
Top