Gujarat High Court Case Information System
Print
CR.MA/11381/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11381 of 2010
=========================================================
JUNUS
DAUDBHAI GORI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
VIRAL J DAVE for
Applicant(s) : 1,
MR MG NANAVATI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 13/10/2010
ORAL
ORDER
1. Present
application has been filed by the applicant for grant of regular bail
under Section 439 of Code of Criminal Procedure, 1973 after the
charge-sheet is filed.
2. The
applicant accused is charged with having committed offence under
Sections 302, 506(2) of I.P.Code read with Section 135(1) of B.P.Act
for which FIR being C.R.No. I-19 of 2010 registered with Okha Police
Station, District: Jamnagar.
3. Learned
Advocate Mr. V.J.Dave seeks permission to withdraw the present
application.
4. Permission
granted. The present application stands disposed of as withdrawn.
Rule discharged.
(RAJESH
H. SHUKLA, J.)
jani
Top