Gujarat High Court High Court

Mithabhai vs State on 11 November, 2008

Gujarat High Court
Mithabhai vs State on 11 November, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1330620/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13306 of
2008 
=========================================================

 

MITHABHAI
CHANABHAI KOCHARA & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JK PARMAR for
Applicant(s) : 1 - 4. 
MR SP HASURKAR ASST. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 11/11/2008 

 

 
ORAL
ORDER

Mr.

Parmar, learned Advocate for the applicants submitted that, in
connection with the offence in question, charge-sheet is filed.

Hence,
the applicants are at liberty to file fresh bail application before
the concerned trial Court, and if, such application is preferred by
the applicant, then, it shall be decided on merits without being
influenced by the order passed this Court.

In
view of the above, Mr. Parmar seeks permission to withdraw this
application.

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withdrawn.

(M.D.

Shah,J.)

Umesh/

   

Top