Gujarat High Court
Mayur vs State on 28 September, 2010
Gujarat High Court Case Information System Print CR.MA/11196/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 11196 of 2010 ========================================================= MAYUR PRANJIVAN RANPURA - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ========================================================= Appearance : MR JK PARMAR for Applicant(s) : 1, MR SHIVANG SHUKLA, APP for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE RAJESH H.SHUKLA Date : 28/09/2010 ORAL ORDER
Present
application has been filed by the applicant for grant of anticipatory
bail under Section 438 of Code of Criminal Procedure, 1973 in
connection with FIR being C.R.No. I-104 of 2010 registered with
Kalupur Police Station for the alleged offence punishable under
Sections
406, 420, 506(1), 294B, 120B of
the Indian Penal Code.
After
arguing for some time, learned Advocate Mr. J.K.Parmar seeks
permission to withdraw the present application.
Permission
granted. Present application stands disposed of as withdrawn. Rule
discharged.
(RAJESH
H. SHUKLA, J.)
jani
Top