Gujarat High Court High Court

Gaurang vs State on 25 October, 2010

Gujarat High Court
Gaurang vs State on 25 October, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12413/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12413 of 2010
 

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

 

GAURANG
ALIAS VIJAYSINGH PRAHLADBHAI RAVAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ABHISHEK M MEHTA for
Applicant(s) : 1, 
MS MINI NAIR APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

Date : 25/10/2010
 
 
ORAL ORDER

The
present application has been filed by the applicant for grant of
regular bail under section 439 of Code of Criminal Procedure, 1973.

The
applicant is charged with having committed offence sections 379 and
114 of Indian Penal Code, for which, F.I.R. being I-C.R.No.323 of
2009 has been registered with Patan City Police Station, Patan.

After
arguing for some time, learned advocate Mr.Abhishek Mehta for
applicant seeks permission to withdraw the application.

Permission
as prayed for is granted. Application stands disposed of as
withdrawn. Rule is discharged.

(RAJESH
H. SHUKLA, J.)

Amit

   

Top