Gujarat High Court High Court

Dahyabhai vs State on 28 September, 2010

Gujarat High Court
Dahyabhai vs State on 28 September, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11147/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11147 of 2010
 

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


 

DAHYABHAI
KALUBHAI SOLANKI & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
RAJESH K KANANI for
Applicant(s) : 1 - 3. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 28/09/2010 

 

ORAL
ORDER

Present
application has been filed by the applicant for grant of anticipatory
bail under Section 438 of Code of Criminal Procedure, 1973 in
connection with FIR being C.R.No. I-470 of 2010 registered with
Naranpura Police Station for the alleged offence punishable under
Sections
306, 114
of the Indian Penal Code.

After
arguing for some time, learned Advocate Mr. Rajesh Kanani seeks
permission to withdraw the present application.

Permission
granted. Present application stands disposed of as withdrawn. Rule
discharged.

(RAJESH
H. SHUKLA, J.)

jani

   

Top