Gujarat High Court
Chetu vs State on 16 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/15106/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15106 of 2010
=========================================
CHETU
RAMESHBHAI DORANI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR KB
ANANDJIWALA for
Applicant(s) : 1,
MS KRINA CALLA, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 16/12/2010
ORAL
ORDER
1. Shri
Anandjiwala, learned advocate appearing on behalf of the applicants
seeks permission to withdraw the present application with liberty to
file fresh bail application after filing of the charge-sheet.
2. Permission
is, accordingly, granted. Application is dismissed as withdrawn.
(M.R.
Shah, J.)
*menon
Top