Gujarat High Court High Court

Chaudhari vs State on 17 September, 2008

Gujarat High Court
Chaudhari vs State on 17 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11739/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11739 of 2008
 

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

 

CHAUDHARI
SHAYAMJIBHAI RAMJIBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MC BAROT for
Applicant(s) : 1, 
MR. R.C.KODEKAR ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 17/09/2008 

 

 
 
ORAL
ORDER

Rule.

Shri R.C. Kodekar, learned APP, wavies service of rule of notice on
behalf of the respondent State.

Shri
M.C. Barot, learned advocate for the applicant seeks permission to
withdraw the present application, with a liberty to file an
appropriate application after submission of the charge sheet.
Permission is accordingly granted. Application is dismissed as
withdrawn with above liberty. Rule discharged.

It
will be open for the applicant to submit an appropriate application
for temporary bail on the ground of death of his father who has
expired on 5.9.2008. As and when such an application is made, same
shall be considered in accordance with law and on merits.

(M.R.SHAH,
J.)

Kaushik

   

Top