Gujarat High Court Case Information System
Print
CR.MA/11976/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11976 of 2010
=========================================================
BHAVARLAL
SHANKARLAL LABANA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
TEJAS M BAROT for
Applicant(s) : 1,
Ms MINI NAIR, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 07/10/2010
ORAL
ORDER
Rule.
Ms. Mini Nair, 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.
The applicant-accused is charged
with having committed offences under sections 66(B), 65AE and
116(1)B of the Bombay Prohibition Act for which FIR, being
Prohibition C.R. No. 78/2010, has been registered with Virpur Police
Station.
Learned advocate Mr.
Barot seeks permission to withdraw the present application at this
stage with a liberty to file fresh application after the charge sheet
is filed.
Permission as prayed
for is granted. The application stands disposed of as withdrawn. Rule
is discharged.
(Rajesh H. Shukla, J.)
(hn)
Top