Gujarat High Court
Jagdish vs State on 29 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/10671/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10671 of 2011
=========================================================
JAGDISH
MANSUKHBHAI NAKUM - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MRNIRAVCTHAKKAR
for
Applicant
Ms.
Manisha L. Shah, APP, for respondent
No.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 29/07/2011
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application at this stage.
Permission
is granted.
This
application stands disposed of as withdrawn. If the trial is not over
by 31st October 2011, it will be open for the applicant to
approach the appropriate Court for bail.
(ANANT
S. DAVE, J.)
(swamy)
Top