Gujarat High Court Case Information System
Print
CR.MA/10905/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10905 of 2010
=======================================================
KANUBHAI
BHAGWANBHAI NAYAK - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR
RAMNANDAN SINGH for Applicant(s) : 1,
MR SJ SHUKLA APP for
Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 21/09/2010
ORAL
ORDER
Rule.
Mr.S.J. Shukla, learned Additional Public Prosecutor waives service
of notice of Rule on behalf of the Respondent-State of
Gujarat.
The
present application has been filed by the applicant-accused under
Section 439 of Criminal Procedure Code for regular bail after filing
of the chargesheet.
The
applicant-accused is charged with having committed offences
under Sections 302, 120(B) and 34 of the Indian Penal Code, for
which, FIR being I-C.R.No.8/2010 has been lodged at Bodeli Police
Station, District : Vadodara.
Learned
counsel, Mr.Ramnandan Singh for the applicant seeks permission to
withdraw this application in view of the statement made by the
learned A.P.P., Mr.Shukla on instruction from the Head Constable
viz., Dhanjibhai Jethabhai, Buckle No.1084 of Bodeli Police Station.
Permission is granted. This application stands disposed of as
withdrawn. Rule is discharged.
(RAJESH
H.SHUKLA, J.)
/patil
Top