Gujarat High Court
Govindsing vs State on 6 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/8720/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8720 of 2010
=======================================================
GOVINDSING
RAMSING KUSHWAH (RAJAVAT) - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR
PP MAJMUDAR for Applicant(s) : 1, MR SHAKTI S JADEJA
for Applicant(s) : 1,
MR LR POOJARI APP for Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 06/08/2010
ORAL
ORDER
Rule.
Mr.L.R. Poojari, learned Additional Public Prosecutor waives service
of notice of Rule on behalf of the Respondent-State of
Gujarat.
The
present application has been filed by the applicant-accused under
Section 439 of Criminal Procedure Code for regular bail, which is a
successive bail application.
After
arguing for some time, learned counsel, Mr.Majmudar 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 This application stands disposed of as withdrawn.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