Gujarat High Court High Court

Manojsinh vs State on 12 October, 2010

Gujarat High Court
Manojsinh vs State on 12 October, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11296/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11296 of 2010
 

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

 

MANOJSINH
BRIJPALSINH CHAUHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PINAKIN M RAVAL for
Applicant(s) : 1, 
Ms. MANISHA LAVKUMAR SHAH, APP, for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 12/10/2010 

 

 
 
ORAL
ORDER

The
present application has been filed by the applicant-accused for
grant of regular bail under sec. 439 of the Code of Criminal
Procedure.

The applicant-accused is charged
with having committed offences under sections 120B, 465, 467, 468,
471 of IPC and sec. 25(1)B, A of the Arms Act for which FIR, being
C.R. No. I-23/2010, has been registered with DCB Police Station,
Ahmedabad.

Learned advocate Mr.
Raval seeks permission to withdraw the present application with a
liberty to file fresh application before the competent court as now
the charge sheet has been filed.

Permission as prayed
for is granted. The application stands disposed of as withdrawn. Rule
is discharged.

(Rajesh H. Shukla, J.)

(hn)

   

Top