Gujarat High Court Case Information System
Print
CR.MA/15832/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15832 of 2010
=========================================
MOHAMMAD
ASIF HUSSAIN ABBAS SAIYED - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
S.V.RAJU, SENIOR COUNSEL WITH MR. DA CHAUDHARI
for Applicant(s) : 1, MR
NARENDRA L JAIN for Applicant(s) : 1,
PUBLIC PROSECUTOR for
Respondent(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 18/01/2011
ORAL
ORDER
1. Present
application has been filed for grant of regular bail under Section
439 of Code of Criminal Procedure, which is a successive bail
application after Criminal Misc. Application No. 11392 of 2010 has
been rejected vide order dated 01.10.2010.
2. The
applicant accused is charged with having committed offences under
sections 376, 506(2), 344 and 114 of Indian Penal Code for which
F.I.R. being I-C.R.No.175 of 2010 has been registered with Vejalpur
Police Station.
3. Learned
Senior Counsel Mr. Raju appearing with learned Advocate Mr. Chaudhari
seeks permission to withdraw the present application as the Court is
not inclined.
4. Permission
granted. The application stands disposed of as withdrawn. Rule
discharged.
(RAJESH
H. SHUKLA, J.)
jani
Top