Gujarat High Court
Chandrasinh vs State on 25 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/12015/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12015 of 2010
=========================================================
CHANDRASINH
JESINGH @ JUNABHAI PARMAR & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
PRABHAV A MEHTA for
Applicant(s) : 1 - 3.
MS ML SHAH, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 25/10/2010
ORAL
ORDER
1. Present
application has been filed by the applicants for grant of regular
bail under Section 439 of Code of Criminal Procedure, 1973.
2. Learned
Advocate Mr.Prabhav Mehta 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 learned
APP that the charge-sheet has now been filed.
3. Permission
granted. The present application stands disposed of as withdrawn.
Rule discharged.
(RAJESH
H. SHUKLA, J.)
jani
Top