Gujarat High Court
Jitubhai vs State on 8 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/11071/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11071 of 2010
=========================================================
JITUBHAI
POPATBHAI DOMADIYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
BIPIN BHATT for
Applicant(s) : 1,
MR KP RAVAL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 08/10/2010
ORAL
ORDER
At
the outset, Mr. Bipin Bhatt, learned advocate for the applicant
submitted that he may be permitted to withdraw this application as he
wants to approach the trial court on the ground of parity since
co-accused are already enlarged on bail by a co-ordinate Bench of
this Court.
Permitted
to withdraw with liberty as aforesaid.
Rule
is discharged.
mathew
[ H.B. ANTANI, J. ]
Top