Gujarat High Court High Court

Mansukhbhai vs State on 8 October, 2010

Gujarat High Court
Mansukhbhai vs State on 8 October, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12066/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12066 of
2010 
=========================================================

 

MANSUKHBHAI
KARSANBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
P S GONDALIYA for M/S S G ASSOCIATES
for
Applicant(s) : 1, 
MR M R MENGDEY, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

Date
: 08/10/2010  
ORAL ORDER

1. Rule.

Mr MR Mengdey, learned APP for the State waives service of rule.

2. Present
application has been filed by the applicant-accused for grant of
regular bail under Section 439 of Criminal Procedure Code.

3. The
applicant accused is charged with having committed offences
punishable under Sections 376, 452 of the Indian Penal Code and
Sections 3(1)(3), 10(11) of the Atrocities Act, for which, FIR being
I CR No.126 of 2010 has been registered with Halvad Police Station.

4. Learned
advocate, Mr PS Gondaliya for the applicant seeks permission to
withdraw this application at this stage with liberty to file a fresh
application after the charge-sheet is filed.

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 The application stands disposed of as withdrawn.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

(RAJESH
H.SHUKLA, J.)

mrpandya

   

Top