Gujarat High Court
Kunvarjibhai vs State on 17 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/9589/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9589 of 2008
=========================================================
KUNVARJIBHAI
VELJIBHAI CHAUDHARI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ND NANAVATI for Applicant(s) : 1,
MR MAULIK NANAVATI ADDL.PUBLIC
PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 17/09/2008
ORAL
ORDER
As during the pendency of the present petition, chargesheet is filed,
Mr.N.D. Nanavati, learned advocate appearing on behalf of the
petitioner seeks permission
to withdraw present petition with a liberty to file a fresh bail
application before the trial court for bail.
Permission
as prayed for is granted. In case of filing a fresh bail application
by the petitioner, the same
shall be decided in accordance with law and on merits irrespective of
the withdrawal of the present petition. The present petition is
dismissed as withdrawn with above liberty. Notice is dischaged.
[M.R.
SHAH, J.]
rafik
Top