Gujarat High Court High Court

Mukeshbhai vs State on 23 September, 2010

Gujarat High Court
Mukeshbhai vs State on 23 September, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10163/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10163 of 2010
 

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


 

MUKESHBHAI
PUNAMBHAI GOHIL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=======================================================
Appearance : 
MR
PARTHIV B SHAH for Applicant(s) : 1, 
MR SJ SHUKLA APP for
Respondent(s) :
1, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 23/09/2010 

 

ORAL
ORDER

The
present application has been filed under Section 438 of the Code of
Criminal Procedure, 1973 for the grant of anticipatory bail in
connection with I-C.R.No.355/2010 registered with Odhav Police
Station, Ahmedabad for the offences punishable under Sections 498(A)
and 306 of the Indian Penal Code.

After
arguing for some time, learned counsel, Mr.Parthiv Shah for the
applicants seeks permission to withdraw this application. Permission
is granted. This application stands disposed of as withdrawn. Rule is
discharged.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top