Gujarat High Court High Court

Iqbal vs State on 16 December, 2010

Gujarat High Court
Iqbal vs State on 16 December, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11957/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11957 of 2010
 

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


 

IQBAL
MOHAMMAD VORA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
VM PANCHOLI for
Applicant(s) : 1,MR BHARAT J JOSHI for Applicant(s) : 1, 
MR MG
NANAVATI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 27/10/2010 

 

ORAL
ORDER

1. Present
application has been filed by the applicant for grant of regular bail
under Section 439 of Code of Criminal Procedure, 1973.

2. Learned
Advocate Mr. V.M.Pancholi seeks permission to withdraw the present
application with a liberty to file fresh application before the
competent Court as the charge-sheet has been filed.

3. Permission
granted. The present application stands disposed of as withdrawn.
Rule discharged.

(RAJESH
H. SHUKLA, J.)

jani

   

Top