Gujarat High Court Case Information System
Print
CR.MA/2078/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2078 of 2010
=========================================================
KAMLESH
NATUBHAI MAACHHI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ARPIT A KAPADIA for
Applicant(s) : 1,
MR RC KODEKAR, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 09/04/2010
ORAL
ORDER
The
present application has been filed by the applicant-accused under
Section 439 of the Code of Criminal Procedure for regular bail.
2. The
applicant-accused is charged with having committed offences under
Sections 363, 366, 376, 370 and 114 of the Indian Penal Code and
under Section 3(1)(7) of the Prevention of Atrocities Act, for which,
FIR being I-CR No.106 of 2009 has been lodged with Vadodara City
Police Station.
3. After
arguing the matter at length, learned advocate for the applicant
seeks permission to withdraw this application. Permission as prayed
for is granted. The application stands disposed of as withdrawn. Rule
is discharged.
(Rajesh
H.Shukla, J.)
Sreeram.
Top