Gujarat High Court High Court

Mahmmad vs State on 23 July, 2009

Gujarat High Court
Mahmmad vs State on 23 July, 2009
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/815520/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8155 of
2009 
=========================================================

 

MAHMMAD
RIZVAN GULAM HEDAR SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PP MAJMUDAR for Applicant(s) : 1, 
MR HL JANI ADDL.PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

Date
: 23/07/2009  
 
ORAL ORDER

Rule. Mr.H.L.Jani, learned APP waives service of notice of Rule on
behalf of respondent-State.

The present application has been filed by the applicant accused for
grant of regular bail under section 439 of Code of Criminal
Procedure, 1973. The applicant accused is charged with having
committed offences under sections 379, 411 and 114 of Indian Penal
Code for which First Information Report being I-C.R.No.311 of 2008
has been registered with Gorva Police Station, Dist.Vadodara.

After arguing for some time, Mr.Majmumdar learned advocate for the
applicant accused seeks permission to withdraw the application, at
this stage.

Permission is granted. The present application is disposed of as
withdrawn. Rule is discharged.

(RAJESH
H. SHUKLA, J.)

Amit/-

   

Top