Gujarat High Court
Fazalkhan vs State on 12 May, 2010
Gujarat High Court Case Information System
Print
CR.MA/4754/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4754 of 2010
=========================================================
FAZALKHAN
ALIAS BHOLU SHARIFKHAN PATHAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
SHAKEEL A QURESHI for
Applicant(s) : 1,
MR MR MENGDEY, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 12/05/2010
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application reserving liberty to the applicant to move Sessions Court
for bail after filing of charge sheet. Permission, as prayed for is
granted. The application stands disposed of as withdrawn. Rule is
discharged.
[A.L.Dave,J.]
(patel)
Top