Gujarat High Court High Court

Kanabhai vs State on 31 March, 2011

Gujarat High Court
Kanabhai vs State on 31 March, 2011
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2900/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2900 of 2011
 

=======================================================


 

KANABHAI
KAMABHAI NAIYA GADHVI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=======================================================
Appearance : 
MR
HARESH N JOSHI for Applicant(s) : 1, 
MR HL JANI APP for
Respondent(s) :
1, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 31/03/2011
 

ORAL
ORDER

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, which is a successive bail application after
filing of the Criminal Misc.

Application No.11399 of 2010.

The
applicant-accused is charged with having committed offence punishable
under Sections 302 and 114 of Indian
Penal Code and under Section 135 of Bomba Police Act for which
FIR being C.R.No.I-68 of 2010 registered with Talala Police Station,
District: Junagadh.

Learned
Advocate Mr.Joshi seeks permission to withdraw the present
application. Permission is granted granted. The present application
stands disposed of as withdrawn. Rule discharged.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top