Gujarat High Court High Court

Ismailbhai vs State on 12 October, 2010

Gujarat High Court
Ismailbhai vs State on 12 October, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11504/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11504 of
2010 
======================================
 

ISMAILBHAI
IBRAHIMBHAI VORA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

====================================== 
Appearance
: 
MR RAXIT J DHOLAKIA for
Applicant(s) : 1, 
MS MANISHA L SHAH APP for Respondent(s) :
1, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH
			 

 H.SHUKLA
		
	

 

Date
: 12/10/2010 
ORAL ORDER

The
present application has been filed by the applicant for grant of
regular bail under section 439 of the Code of Criminal Procedure,
1973, for which, FIR, being I-C.R.No.72 of 2010 has been registered
with Palanpur City Police Station, for offences punishable under
sections 380 and 457 of Indian Penal Code.

Mr.Raxit
Dholakia, learned advocate for the applicant, seeks permission to
withdraw the present application, at this stage, with a liberty to
file fresh application before the competent Court,as as now the
charge sheet has been filed.

Permission,
as prayed for, is granted. The present application stands disposed
of as withdrawn. Rule is discharged.

(RAJESH
H. SHUKLA, J.)

Amit

   

Top