Gujarat High Court Case Information System
Print
CR.MA/11609/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11609 of 2010
=======================================================
HEMANT
HASHMUKHLAL KHATRI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR
CHETAN B RAVAL for Applicant(s) : 1,
MS MINI NAIR APP 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-accused under
Section 439 of Criminal Procedure Code for regular bail after filing
of the chargesheet.
The
applicant-accused is charged with having committed offences
under Sections 420, 467, 468, 471, 403 and 120(B) of the Indian Penal
Code, for which, FIR being I-C.R.No.313/2010 has been lodged at
Elizebridge Police Station.
After
arguing for some time, learned counsel, Mr.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This application stands disposed of as withdrawn.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