Gujarat High Court Case Information System
Print
CR.MA/11155/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11155 of
2010
======================================
ISHUB
AMAD MANGHRA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
======================================
Appearance
:
MR KANDRAP H DHOLKIA for
Applicant(s) : 1,
MS MINI NAIR APP for Respondent(s) :
1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH
H.SHUKLA
Date
: 04/10/2010
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 under sections
394, 114, 201 and 120(B) of Indian Penal Code, for which, F.I.R.
being I-C.R.No.44 of 2010 has been registered with Kalyanpur Police
Station.
Mr.Dholakia,
learned advocate for the applicant, seeks permission to withdraw the
present application at this stage with a liberty to file fresh
application after the charge sheet is filed.
Permission,
as prayed for, is granted. The present application stands disposed
of as withdrawn. Rule is discharged. Rule is discharged.
(RAJESH
H. SHUKLA, J.)
Amit
Top