Gujarat High Court High Court

Bhojabhai vs State on 29 January, 2010

Gujarat High Court
Bhojabhai vs State on 29 January, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/142832009/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14283 of 2009
 

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


 

BHOJABHAI
@ RANJIT ISHWARSINH PADHIYAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
PP MAJMUDAR for Applicant(s) : 1, 
MR. H.L.JANI, ADDITIONAL PUBLIC
PROSECUTOR for
Respondent(s):1, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 29/01/2010 

 

ORAL
ORDER

The present
application has been filed by the Applicant accused under Section
439
of Criminal Procedure Code for grant of regular bail as a
successive bail application.

The Applicant had
earlier filed Criminal Misc. Application No. 4024 of 2009 which was
withdrawn as per the order dated 18.6.2009.

The Applicant
accused is charged with having committed offence under Sections 302,
34, 201, 120B, 364, 506(2) and 114 of the Indian Penal Code, for
which complaint has been lodged being I-CR No.169 of 2008 with
Karjan Police Station.

As there are no change
in the circumstances and the Court was not inclined, learned
advocate Mr. P.P.Majmudar for the applicant accused seeks permission
to withdraw the present application. Permission is granted. The
present application stands disposed of as withdrawn. Rule
discharged.

(Rajesh H.Shukla,J)

Jayanti*

   

Top