Gujarat High Court
Devendrabhai vs State on 23 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/10995/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10995 of 2010
=========================================================
DEVENDRABHAI
@ DEVANGBHAI MAHENDRABHAI JANI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
KIRTIDEV R DAVE for
Applicant(s) : 1,MR RAHUL K DAVE for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 23/09/2010
ORAL
ORDER
Present
application has been filed by the applicant for grant of anticipatory
bail u/s. 438 of Cr.P.C. The applicant is charged with having
committed offences punishable under Section 420, 406, 409, 467, 468,
471, 477(A) and 114 of IPC for which FIR being C.R.NO. I-68 of 2009
has been registered with Limbadi Police Station.
Learned
Advocate Mr. Kirtidev R. Dave seeks permission to withdraw the
present application.
Permission
is granted. The present application stands disposed of as withdrawn.
Rule discharged.
(RAJESH
H. SHUKLA, J.)
jani
Top