Gujarat High Court Case Information System
Print
CR.MA/10448/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10448 of 2010
=======================================================
KASAMBHAI
ALIBHAI CHOUHAN (MUSALMAN) & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR
SOEB R BHOHARIA for Applicant(s) : 1 - 2.
MR SJ SHUKLA APP for
Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 14/09/2010
ORAL
ORDER
The
present application has been filed by the applicants-accused under
Section 439 of Criminal Procedure Code for regular bail.
The
applicants-accused are charged with having committed offences
under Sections 11(d)(h) of the Animal Cruelty Act, under Section 192
of the Motor vehicle Act and under Section 471 and 467 of the Indian
Penal Code, for which, FIR being II-C.R.No.30/2010 has been lodged at
Santalpur Police Station, District : Patan.
After
arguing for some time, learned
counsel, Mr.Bhoharia for the applicants-accused seeks
permissible to withdraw the present application with a liberty to
file afresh after filing of the chargesheet. Permissible, as prayed
for, is granted. This application stands disposed of as withdrawn.
Rule is discharged.
(RAJESH
H.SHUKLA, J.)
/patil
Top