Gujarat High Court Case Information System
Print
CR.MA/10334/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10334 of 2010
=======================================================
IQBAL
ALUBHAI VORA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR
RC JANI for Applicant(s) : 1,
MS MINI NAIR APP for Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 30/09/2010
ORAL
ORDER
Rule.
Ms.Mini Nair, 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 after filing
of the chargesheet.
The
applicant-accused is charged with having committed offences
under Sections 307, 302, 323, 325, 506(2), 147, 148 and 149 of the
Indian Penal Code and under Section 135 of the Bombay Police Act, for
which, FIR being I-C.R.No.10/2010 has been lodged at Patadi Police
Station, District : Surendranagar.
After
arguing for some time, learned counsel, Mr.R.C. Jani for the
applicant seeks permission to withdraw this application in view of
the report submitted by the learned A.P.P. with regard to hospital
certificate. Permission is granted. This application stands disposed
of as withdrawn. Rule is discharged.
(RAJESH
H.SHUKLA, J.)
/patil
Top