Gujarat High Court Case Information System
Print
SCR.A/2160/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2160 of 2010
=========================================
MOHMAD
HANIF SULEMAN VARALIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MR. ANKIT
SHAH for
Applicant(s) : 1,
MR KP RAVAL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
RULE NOT RECD BACK for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 15/11/2010
ORAL
ORDER
Shri
Ankit Shah, learned advocate appearing on behalf of the petitioner
seeks permission to withdraw the present petition. However, has
submitted that petitioner would be approaching the concerned Court
for anticipatory/regular bail and it is requested to make suitable
observation that the same may be considered in accordance with law
and on merits. It goes without saying that that as and when such an
application either for anticipatory or regular bail is filed, the
learned Magistrate is bound to consider the same in accordance with
law and on its own merits.
With
this, present petition is dismissed as withdrawn. Rule is
discharged.
(M.R.
Shah, J.)
*menon
Top