Gujarat High Court
Kishan vs State on 4 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/2700/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2700 of 2011
In
CRIMINAL
APPEAL No. 192 of 2010
=========================================================
KISHAN
AMARSHIBHAI VASAVA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Applicant(s) : 1,MR.MRUDUL M BAROT for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 04/03/2011
ORAL
ORDER
Learned
counsel Ms. Krishna U. Mishra appearing for the applicant seeks
permission to withdraw this application. She states that she may be
permitted to file fresh bail application, if appeal is not heard
within six months. Permission as sought for is granted. The
application is disposed of as withdrawn.
(Z.K.SAIYED,J.)
Vahid
Top