Gujarat High Court Case Information System
Print
CR.MA/12446/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12446 of 2010
=========================================================
KALPESH
NAVINCHANDRA DAFTARI - UNDER TRIAL PRISONER - THRO' - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MS
KRISHNA U MISHRA for Applicant(s) : 1,
MS MINI NAIR APP for
Respondent(s) : 1, MR NL JAIN WITH MR S.B.SIKARWAR
for S.V.Raju Associates for
complainant
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 25/10/2010
ORAL
ORDER
Present
application has been filed by the applicant for grant of temporary
bail under Section 439 of the Criminal Procedure Code in connection
with FIR being I-C.R.No.45 of 2010 registered with Dahej Police
Station of Bharuch District for the alleged offences punishable
under Sections 406, 420, 466, 467, 468, 471, 472, 474, and 120-B of
the Indian Penal Code.
Learned
advocate, Ms.K.U.Mishra, for the applicant after arguing for some
time seeks permission to withdraw the present application.
Permission granted. Present application stands disposed of as
withdrawn. Rule discharged.
(RAJESH
H.SHUKLA, J.)
(ashish)
Top