Gujarat High Court
Kantilal vs State on 24 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/11039/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11039 of
2010
======================================
KANTILAL
HARGOVINDBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
======================================
Appearance
:
MR ANKIT Y BACHANI for
Applicant(s) : 1,
MR SHIVANG SHUKLA APP for Respondent(s) :
1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH
H.SHUKLA
Date
: 24/09/2010
ORAL ORDER
The
present application has been filed under section 438 of the Code of
Criminal Procedure, 1973 for the grant of anticipatory bail in
connection with I-C.R.No.75/2010 registered with Shihori Police
Station, Tal.Palanpur, Dist.Banaskantha for the offences punishable
under sections 409, 467 and 471 of Indian Penal Code.
After
arguing for some time, learned advocate Mr.Ankit Bachani for the
applicant-accused, seeks permission to withdraw the application.
Permission,
as prayed for, is granted. The present application stands disposed
of as withdrawn. Rule is discharged.
(RAJESH
H.SHUKLA, J.)
Amit/-
Top