Gujarat High Court High Court

Dilipsinh vs State on 28 September, 2010

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11369/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CRIMINAL
MISC.APPLICATION No. 11369 of 2010
 

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


 

DILIPSINH
RAMJASH PASI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=======================================================
Appearance : 
MR
HEMANT B RAVAL for Applicant(s) : 1, 
MS ML SHAH APP for
Respondent(s) :
1, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 28/09/2010
 

ORAL
ORDER

Rule.

Ms.M.L. Shah, learned A.P.P. waives service of notice of Rule on
behalf of the Respondent-State.

The
present application has been filed under Section 438 of the Code of
Criminal Procedure, 1973 for the grant of anticipatory bail in
connection with II-C.R.No.3104/2010 registered with Vatva Police
Station, District : Ahmedabad for the offences punishable under
Sections 294(KHA), 506, 114, 363, 366, 376(2)G, 343, 384 and 120(B)
of the Indian Penal Code.

After
arguing for some time, learned counsel, Mr.H.B. Raval for the
applicant seeks permission to withdraw this application. Permission
is granted. This application stands disposed of as withdrawn. Rule
is discharged.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top