Gujarat High Court High Court

Mamad vs State on 12 January, 2011

Gujarat High Court
Mamad vs State on 12 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/16019/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 16019 of 2010
 

 
 
=========================================================


 

MAMAD
HUSSAIN @ BHANEJ ALLARAKHA NATHANSHA SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
YASH N NANAVATY for Applicant(s) : 1, 
MR DC SEJPAL APP for
Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 12/01/2011 

 

 
 
ORAL
ORDER

Counsel
for the petitioner stated that after filing of the present bail
application, charge-sheet has been filed. He seeks and is granted
permission to withdraw the present application with a liberty to file
fresh bail application before the Sessions Court. Disposed of
accordingly.

(AKIL
KURESHI, J.)

(ashish)

   

Top