Gujarat High Court High Court

Mohmmadzuber vs State on 29 April, 2010

Gujarat High Court
Mohmmadzuber vs State on 29 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3606/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3606 of 2010
 

 
 
=========================================================

 

MOHMMADZUBER
MOHMMADSAFI MEMAN & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PP MAJMUDAR for
Applicant(s) : 1 - 2. 
MR DIVYESH SEJPAL, ADDL. PUBLIC PROSECUTOR
for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 29/04/2010 

 

ORAL
ORDER

Mr.

Divyesh Sejpal, learned APP, at the outset, submitted that
charge-sheet is filed in the matter on 28.4.2010.

In
view of the above, learned advocate for the applicants seeks
permission to withdraw the application with a view to file
appropriate application before the learned Sessions Judge.
Permission, as prayed for, is granted. The application stands
disposed of as withdrawn. Rule is discharged.

The
learned Sessions Sessions Judge shall consider the bail application
that may be preferred before him without being influenced by the
aforesaid order.

[H.B.

ANTANI, J.]

pirzada/-

   

Top