Gujarat High Court
Jagdishbhai vs State on 11 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/5659/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5659 of 2011
=================================================
JAGDISHBHAI
JADAVBHAI MAKWANA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=================================================
Appearance :
MR
HRIDAY BUCH for Applicant(s) : 1,
MS ML SHAH APP for Respondent(s)
: 1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/07/2011
ORAL
ORDER
Learned
counsel for the applicant seeks permission to withdraw this
application, at this stage, since charge sheet is not filed.
Permission,
as prayed for, is granted.
It
is made clear that this Court has not entered into the merit of the
case.
It
will be open for the trial court to examine the merit of the case and
decide the fresh bail application in accordance with law on or before
22.07.2011, if it is preferred within 3 days from today by the
applicant herein.
With
the aforesaid, this application stands disposed of as withdrawn.
Rule
discharged.
[Anant
S. Dave, J.]
*pvv
Top