Gujarat High Court
Ejaz vs State on 14 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/11992/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11992 of 2010
=========================================================
EJAZ
AHMED HAFISULLA ANSARI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PB KHANDHERIA for
Applicant(s) : 1,
Ms. MINI NAIR, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 14/10/2010
ORAL
ORDER
The present application has been
filed by the applicant/s-accused for grant of regular bail under
sec. 439 of the Code of Criminal Procedure.
Learned advocate Mr.
Khandheria seeks permission to withdraw the present application at
this stage with a liberty to file fresh application after the charge
sheet is filed.
Permission as prayed
for is granted. The application stands disposed of as withdrawn. Rule
is discharged.
(Rajesh H. Shukla, J.)
(hn)
Top